IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19518 of 2008(L)
1. P.MUSTAFA KAMAL, UNDATHARA HOUSE,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
For Petitioner :SMT.K.A.ANGEL TREENA
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice K.M.JOSEPH
Dated :15/07/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 19518 OF 2008 W
--------------------------------------
Dated this the 15th July, 2008
JUDGMENT
Petitioner retired from the service of the respondent
Corporation on 31.3.2007. He seeks out of turn payment of
Commuted Value of Pension and arrears of salary, overlooking
the priority list maintained by the KSRTC. It is stated that the
petitioner is suffering from Adult Polycystic Kidney Disease
with Advanced Renal Failure and is undergoing prolonged
treatment. It is stated that he is in the final stage of the Kidney
Disease. He had approached this Court earlier. Ext.P3 is the
Judgment in the Writ Petition filed by the respondent herein. It
is also stated that as per the direction in Ext.P3 Judgment, the
petitioner has been given DCRG. Now, his condition is stated
to have become worse and he has undergone 114 sessions of
Haemodialysis. His renal functions have reached the end stage
and he has been advised immediate Renal Transplantation.
Ext.P4 is the Certificate. Petitioner was granted the benefit of
DCRG pursuant to Ext.P3 Judgment. By Ext.P3 Judgment it is
directed that for the balance amount, petitioner may wait in the
queue. Learned standing counsel for the respondent
Corporation does not seriously oppose the grant of Commuted
Value of Pension. In the facts of this case, I feel that there can
WPC. 19518/08 W 2
be a direction to release the Commuted Value of Pension to the
petitioner. I notice that in Ext.P4 Certificate which is dated
28.5.2008, it is stated that the renal functions have reached end
stage and the petitioner would be benefited from renal
transplantation, cost of which is approximately Rs.5 Lakhs. In
such circumstances, and in view of the stand taken by the
respondent Corporation also, there will be a direction to the
respondent to pay to the petitioner the amount due to him as
Commuted Value of Pension within six weeks from the date of
receipt of a copy of this Judgment.
The Writ Petition is disposed of as above.
K. M. JOSEPH, JUDGE
kbk.