High Court Kerala High Court

P.Santha vs Kerala State Road Transport … on 15 June, 2010

Kerala High Court
P.Santha vs Kerala State Road Transport … on 15 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18062 of 2010(G)


1. P.SANTHA, SWEEPER (RETIRED) KSRTC
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.S.SOMAN

                For Respondent  : No Appearance

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

 Dated :15/06/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                  W.P.(C) No.18062 OF 2010
               ---------------------------------------
            Dated this the 15th day of June, 2010.


                          J U D G M E N T

The petitioner retired from the service of the Kerala State

Road Transport Corporation on 31.10.2007 while working as

Sweeper in the Unit Office of KSRTC at Kollam.

2. The main prayer in the writ petition is for a direction to

the respondent to disburse DCRG, commuted value of pension,

terminal leave surrendering salary and other eligible benefits in

the light of the fact that the petitioner’s daughter’s marriage is

scheduled to take place on 08.07.2010.

Heard the learned Standing Counsel for the KSRTC. Since

the reason shown is genuine, the respondent will take steps to

disburse the eligible amounts to the petitioner expeditiously, at

any rate, on or before 30th June 2010.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE
smp