IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37519 of 2008(N)
1. N.VISWAMBHARAN ASSARI, KEEZHATHIL VEEDU,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE ASSISTANT PERSONAL OFFICER,
3. THE DEPUTY CHIEF ACCOUNTANT
For Petitioner :SRI.D.SAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/03/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.37519 OF 2008
----------------------------------------
Dated this the 3rd day of March, 2009
JUDGMENT
The petitioner retired from the service of the Kerala State
Road Transport Corporation on 30.4.2007. He has filed this writ
petition seeking a direction to the Corporation to disburse the
retirement benefits due to him out of turn for meeting the
expenses in connection with the marriage of his daughter, which
is proposed to be solemnized on 10.5.2009.
2. I have heard the learned Standing Counsel appearing
for the Corporation also. The learned Standing Counsel for the
Corporation does not dispute the genuineness of the claim of the
petitioner.
3. Taking into account the facts and circumstances of the
case, I dispose of this writ petition with a direction to the
respondents to disburse the DCRG due to the petitioner within
one month from the date of receipt of a certified copy of this
judgment. However, I make it clear that this payment shall not
W.P.(c)No.37519/08 2
be out of the ten per cent set apart for paying off the
retirement benefits in accordance with the priority of the date
of retirement, but shall be out of other funds of the
Corporation.
S. SIRI JAGAN, JUDGE
Acd