IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32806 of 2007(E)
1. P.VISWANATHAN, (CHARGEMAN, KSRTC,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :06/11/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.32806 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of November , 2007
JUDGMENT
Petitioner retired as Chargeman from the respondent Corporation
on 31/05/2007. Petitioner seeks payment of pensionary benefits
overlooking seniority. Petitioner relies on Exts.P2 and P2(a) to contend
that the marriage of his daughter is fixed to be solemnised on
26/12/2007.
I heard learned counsel for the respondent Corporation also.
It is pointed out by the standing counsel for the Corporation that in the
normal course of the seniority, petitioner will get the benefits probably
by 31/12/2007. In the circumstances of the case and that the
petitioner retired as Chargeman, the writ petition is disposed of
directing the respondent to pay to the petitioner the amount due as
DCRG and Commuted Value of Pension on or before 10/12/2007. The
direction to release the amount as aforesaid need be complied with
only after retaining such amount as is necessary to clear any liability
due from the petitioner on the strength of any agreement executed by
him or due from him to the Corporation.
(K.M.JOSEPH, JUDGE)
sv.