IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12847 of 2007(D)
1. R.VASUDEVAN NAIR,S/O.RAMAKRISHNAN NAIR,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF
3. THE ASSISTANT ACCOUNTS OFFICER,(PENSION)
4. THE ASSISTANT TRANSPORT OFFICER,
5. THE PAMPADY SERVICE CO-OPERATIVE BANK
For Petitioner :SRI.P.P.SOMAN NAIR
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. 12847 of 2007
----------------------------------
Dated this 12th day of April , 2007
JUDGMENT
The petitioner, retired from the KSRTC on 28.2.2004. His
turn for getting retiral benefits as per the guidelines framed on
the basis of the judgment of the Division Bench of this court in
W.A. No. 289/2001 is likely to arrive within 6 to 12 months. The
petitioner in this writ petition seeks out of turn release of the
retiral benefits on the reason that the 5th respondent society has
initiated legal proceedings against him and his wife. The case of
the petitioner that the 5th respondent society has initiated
recovery proceeding against him and his wife is seen supported
by Exts.P2 and P3. The total claim under Exts.P2 and P3 is
around Rs.2,32,405/-. The total amount due to the petitioner by
way of DCRG as per Ext.P1 order is 2,03,115/-.
2. Under the above circumstances, applying the principles
laid down in the judgment in W.A. No.1775/2004, I dispose of
WPC No.12847/2007 2
the writ petition directing the KSRTC to pay to the petitioner all
the amounts due to him by way of DCRG out of turn within one
month of receiving a copy of this judgment. Payment of DCRG
will be made by the respondents by means of a crossed
instrument drawn in favour of the 5th Respondent Bank. The
petitioner is permitted to place a copy of this judgment before
the 5th respondent and apply for adjournment of the
proceedings.
PIUS C.KURIAKOSE
Judge
dpk