IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30687 of 2009(E)
1. O.JOHNKUTTY,S/O.OONNOONNY,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF ACCOUNTS
3. THE ASSISTANT PERSONAL OFFICER (PENSION)
4. THE DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/11/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.30687 OF 2009
-------------------------------------------
Dated this the 6th day of November, 2009
JUDGMENT
The petitioner retired from the service of the Kerala State
Road Transport Corporation on 31.5.2007. He seeks out of turn
payment of his retiral benefits on grounds that his daughter’s
marriage was solemnised on 20.4.2009, his so is seriously sick
and that he has certain outstandings to banking institutions.
Having considered the materials on record, I am satisfied that
the petitioner has proved that he is in need of out of turn
payment of his retiral benefits. In the result, this writ petition is
ordered directing that the D.C.R.G. and Commuted Value of
Pension due to the petitioner will be released within a period of
three weeks from the date of receipt of a copy of this judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.10/11.