High Court Kerala High Court

S. Sreekumaran Nair vs The Kerala State Road Transport on 2 June, 2010

Kerala High Court
S. Sreekumaran Nair vs The Kerala State Road Transport on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16186 of 2010(W)


1. S. SREEKUMARAN NAIR, T.C. NO. 19/1684,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE ASSISTANT PERSONAL OFFICER

3. THE DEPUTY CHIEF ACCOUNT OFFICER (IA),

                For Petitioner  :SRI.D.SAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :02/06/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.16186/2010-W
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
             Dated this the 2nd day of June, 2010

                      J U D G M E N T

The petitioner retired from the service of the first

respondent-Corporation as Assistant Transport Officer on

30/06/2008. The writ petition is filed seeking for a

direction to the respondents to disburse the admissible

pensionery benefits due to the petitioner on an out of turn

basis. It is pointed out that the marriage of the

petitioner’s daughter is scheduled to be held on 14/11/2010

which is evidenced as per Ext.P2 marriage invitation letter.

2. In W.A.No.289/2001, this Court was pleased to

frame some guidelines and going by item No.5, the

retirement benefits would be disbursed strictly on the

basis of the date of retirement unless otherwise ordered by

the order of this Court.

3. Heard the learned Standing Counsel for the

Corporation. Since the need projected by the petitioner is

genuine, there will be a direction to the respondents to

disburse the pensionery benefits including D.C.R.G and

Commuted Value of Pension within a period of two months.

The writ petition is disposed of as above. No costs.

Sd/-

(T.R. Ramachandran Nair, Judge.)

ms
\\TRUE COPY//
P.A TO JUDGE