High Court Kerala High Court

N.Raveendran Nair vs Kerala State Road Transport … on 14 December, 2009

Kerala High Court
N.Raveendran Nair vs Kerala State Road Transport … on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35220 of 2009(V)


1. N.RAVEENDRAN NAIR, S/O. NARAYANAN NAIR,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. DEPUTY COLLECTOR & CHIEF REVENUE

                For Petitioner  :SRI.SUNIL JACOB JOSE

                For Respondent  :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :14/12/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J
  ...........................................
         WP(C).NO. 35220     OF   2009
 ............................................
 DATED THIS THE  14TH  DAY OF  DECEMBER, 2009

                   JUDGMENT

The petitioner, a retired employee of

KSRTC states that he had availed a housing loan

for Rs.1,00,000/- from the second respondent,

while in service, on the assumption of repaying

it from the retiral benefits. It is stated that

revenue recovery proceedings has been initiated

against him for the amount due under the loan

transaction and he therefore needs urgent

disbursal of his retiral benefits. Having

considered the pleadings and materials on

record, I am satisfied that the petitioner has

shown sufficient cause for out of turn payment

of retiral benefits due to him. Accordingly,

this writ petition is allowed, directing that

the DCRG and CVP and any other retiral benefits

still remaining unpaid will be released to the

Wpc 35220/09

petitioner within a period of two weeks from

the date of receipt of a copy of this judgment.

THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/14/12