High Court Kerala High Court

P.Subhendran vs The Kerala State Road Transport on 12 April, 2007

Kerala High Court
P.Subhendran vs The Kerala State Road Transport on 12 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12666 of 2007(G)


1. P.SUBHENDRAN, VALIYAPURACKAL,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS

3. THE ASSISTANT ACCOUNTS OFFICER

4. THE DISTRICT TRANSPORT OFFICE,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/04/2007

 O R D E R
                         PIUS C.KURIAKOSE, J.

                    ----------------------------------

                    W.P.(C)NO. 12666  of    2007

                    ----------------------------------

                Dated this 12th  day of   April, 2007




                                JUDGMENT

The petitioner, who retired from the KSRTC in 2005, seeks

out of turn release of his retiral benefits on the reason that the

marriage of his only daughter is arranged to be conducted on 10th

June 2007. Ext.P2 wedding invitation card and Ext.P3 auditorium

booking receipt will show that the petitioner’s claim that his

daughter is getting married is correct. Considering the principles

laid down by the Division Bench of this court in W.A.

No.1775/2004, this writ petition will stand allowed issuing the

following directions:

The respondent will release to the petitioner all the amounts

due to him by way of DCRG and also by way of Commutted Value

of Pension at the earliest and at any rate on or before 31.5.2007.

PIUS C.KURIAKOSE

Judge

dpk