IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17037 of 2008(C)
1. P.G.THOAMS
... Petitioner
Vs
1. THE MANAGING DIRECTOR, K.S.R.T.C
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.17037 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of July, 2008
JUDGMENT
Petitioner has got three daughters and he retired from KSRTC
on 31.5.2006. He seeks payment of pensionary benefits. He also seeks a
direction to consider Ext.P3 representation. It is stated that only two of his
daughters are married and the younger daughter is 24 years of age and
several marriage proposals are coming. He submits that he is already
indebted to several persons in connection with the marriage of his elder
daughters.
2. I heard learned counsel for the petitioner and the learned
Standing Counsel for the respondents.
There will be a direction to the first respondent to consider and
take a decision on Ext.P3 within six weeks from the date of receipt of a
copy of this judgment. It is open to the petitioner to produce before the first
respondent such documents as he is advised to produce in support of his
claim.
The writ petition is disposed of as above.
(K.M. JOSEPH, JUDGE)
sb