IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11227 of 2008(J)
1. S.DIVAKARAN NAIR,S/O.PARAMESWARAN PILLAI
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE ASSISTANT PERSONNAL OFFICER,
3. THE DEPUTY CHIEF ACCOUNT OFFICER (IA),
For Petitioner :SRI.D.SAJEEV
For Respondent :SRI.JOHNSON.P.JOHN,SC FOR KSRTC
The Hon'ble MR. Justice K.M.JOSEPH
Dated :22/05/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 11227 OF 2008 J
--------------------------------------
Dated this the 22nd May, 2008
JUDGMENT
Petitioner retired as Conductor from the service of the first
respondent Corporation on 30.11.2007. He has approached this
Court seeking pensionary benefits, citing marriage of his
daughter which is fixed to be solemnized on 21.8.2008 as the
reason. Heard the learned standing counsel appearing for the
respondent Corporation also. He submits that enquiries were
made and it was found that the claim of the petitioner regarding
marriage of his daughter is genuine. In such circumstances, the
Writ Petition is disposed of directing the first respondent to
disburse to the petitioner the amount due to him as DCRG, in
accordance with law, within a period of three months from the
date of receipt of a copy of this Judgment.
K. M. JOSEPH, JUDGE
kbk.