High Court Kerala High Court

P.Sanjeevan vs The Kerala State Road Transport on 7 July, 2010

Kerala High Court
P.Sanjeevan vs The Kerala State Road Transport on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20139 of 2010(N)


1. P.SANJEEVAN, S/O.PARAMU, EDAYILA VEEDU,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS

3. THE PERSONNEL OFFICER (PENSION),

4. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :07/07/2010

 O R D E R
                       T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 20139 of 2010-N
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
                 Dated this the 7th day of July, 2010.

                                  JUDGMENT

The petitioner retired from the service of the Corporation with effect

from 31.3.2010 as Superintendent of Pappanamcode Depot. The prayer in

this writ petition is for a direction to the respondents to disburse the DCRG,

Commuted Value of Pension and Terminal Leave Surrender Salary. It is

pointed out that the marriage of the petitioner’s daughter ‘Maala Sanjeev’ is

scheduled to be taken place on 30.8.2010 and Ext.P2 is the copy of the

marriage invitation letter.

2. The guidelines framed by this Court in W.A. No.289/2001

provides for disbursement of the retirement benefits in terms of the

seniority and after reckoning the date of retirement, but it has been laid

down therein that in genuine cases, as per the orders of this Court, the same

can be disbursed by the Corporation.

3. Heard learned Standing Counsel for the Corporation.

4. Since the reason shown by the petitioner is genuine, there will be a

direction to the respondents to disburse the benefits like DCRG, Commuted

Value of Pension and Terminal Leave Surrender Salary to the petitioner,

wpc 20139/2010 2

expeditiously, at any rate, before 25.8.2010.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/