IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15081 of 2009(E)
1. P.SOMADUNDARA RAJ, RAJ BHAVAN,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :09/06/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.15081 of 2009-E
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 9th day of June, 2009.
JUDGMENT
The petitioner retired from the service of KSRTC
on 31.1.2007. His DCRG and CVP are yet to be
paid. He seeks out of turn release of DCRG and
CVP in terms of the directions in the judgment in
W.A.289/2001.
The marriage of the petitioner’s daughter is
scheduled to be solemnized on 12.9.2009. He is,
thus, in immediate need of funds. He was a
Conductor in the service of the respondent. He
cannot find out alternate ways and means for
funds to conduct the marriage of his daughter.
There is, therefore, clear and sustained reason
to release the DCRG and CVP due to the petitioner
on out of turn basis, taking the case of the
petitioner as a special one.
WP(C)15081/09 -: 2 :-
In the result, this writ petition is allowed
ordering that the DCRG and CVP due to the
petitioner shall be released within two months
from today.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/110609