IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33664 of 2008(G)
1. S.CHRISTUDAS, POOVAMVILA VEEDU, KARODE,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/12/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.33664 of 2008
==================
Dated this the 2nd day of December, 2008
J U D G M E N T
The petitioner retired from the service of the Kerala State
Road Transport Corporation on 31.8.2006. He has filed this writ
petition seeking a direction to the Corporation to disburse the
retirement benefits due to him out of turn for meeting the
expenses in connection with the marriage of his daughter, which
is proposed to be solemnized on 15.1.2009.
2. I have heard the learned Standing Counsel appearing
for the Corporation also.
3. Taking into account the facts and circumstances of the
case, I dispose of this writ petition with a direction to the
respondent to disburse the DCRG due to the petitioner within one
month from the date of receipt of a certified copy of this
judgment. However, I make it clear that this payment shall not
be out of the ten per cent set apart for paying off the retirement
benefits in accordance with the priority of the date of retirement,
but shall be out of other funds of the Corporation.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2