Kerala High Court
N. Vasudevan Panicker vs Kerala State Road Transport … on 2 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10888 of 2009(E)
1. N. VASUDEVAN PANICKER
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CROPORATION
... Respondent
2. THE MANAGER
3. THE ALAPPUZHA DISTRICT CO-OPERATIVE
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/04/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.10888 OF 2009
----------------------------------------
Dated this the 2nd day of April, 2009
JUDGMENT
The petitioner is a retired employee of the Kerala State
Road Transport Corporation. He is seeking out of turn payment
of the retirement benefits due to him for re-payment of loan
amounts taken from the 3rd respondent for non-payment of which
the petitioner’s house is sought to be attached and sold.
Although I sympathise with the petitioner, in view of the Division
Bench decision holding that out of turn payment cannot be
permitted for paying off debts, I cannot grant the relief prayed
for by the petitioner. Therefore, the writ petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd