IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33878 of 2009(D)
1. P.T.JOSEPH,S/O.THOMAS,OOPPOOTTIL HOUSE,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS
3. THE ASSISTANT ACCOUNTS OFFICER(PENSION)
4. THE DISTRICT TRANSPORT OFFICER,KERALA
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/12/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 33878 OF 2009
............................................
DATED THIS THE 3rd DAY OF DECEMBER, 2009
JUDGMENT
The petitioner retired from KSRTC on
31.5.2007. The petitioner’s daughter got
married on 25.10.2009. To meet the expenses in
that regard, the petitioner seeks out of turn
payment of retiral benefits. Having regard to
the materials on record, I am satisfied that
petitioner is entitled to such relief.
2. In the result, this writ petition is
ordered directing that the retiral benefits due
to the petitioner in the form of DCRG and CVP
and all other benefits, if any, remaining to be
paid shall be released within a period of two
weeks from the date of receipt of a copy of
this judgment.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/4/12