High Court Kerala High Court

T.R.Sivankutty vs The Kerala State Road Transport on 4 June, 2010

Kerala High Court
T.R.Sivankutty vs The Kerala State Road Transport on 4 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16423 of 2010(C)


1. T.R.SIVANKUTTY, S/O.THANKAPPAN ACHARY,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.N.UNNIKRISHNAN

                For Respondent  : No Appearance

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

 Dated :04/06/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR,J.
                   -------------------------------------
                   W.P.(C) No.16423 of 2010
                      ---------------------------------
          DATED THIS THE 4th DAY OF JUNE, 2010

                             JUDGMENT

The petitioner retired from service of the respondent-

Corporation on 30.11.2007. The Corporation has paid retirement

benefits only to persons who have retired till May, 2007 so far.

The marriage of the daughter of the petitioner is fixed to be held

on 4.7.2010 at Jaya Auditorium, KUlakkada. The petitioner has

also availed different loans from the Kerala State Road Transport

Workers Co-operative Society earlier for various purposes.

2. In these circumstances, he has filed this Writ Petition

seeking for appropriate direction to the Corporation to release

DCRG and commuted value of pension.

3. Heard the learned Standing Counsel for the

Corporation, who does not dispute the averment in the Writ

Petition that the marriage of the daughter of the petitioner is

scheduled to take place on 4.7.2010. Therefore the same is a

genuine ground for considering the prayer of the petitioner to

release the DCRG and commuted value of pension. In

W.A.NO.289/2001, this Court has specified that benefit would be

W.P.(C)No.16423/10 -2-

disbursed according to the seniority unless otherwise ordered by

this Court.

4. Since the petitioner has projected a genuine reason,

there will be a direction to the respondent-Corporation to

disburse the retirement benefits to the petitioner as expeditiously

as possible, at any rate before 4.7.2010.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR, JUDGE.

dsn