High Court Kerala High Court

T. Surendran vs The Kerala State Road Transport on 4 June, 2008

Kerala High Court
T. Surendran vs The Kerala State Road Transport on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10784 of 2008(H)


1. T. SURENDRAN, S/O. THANUVAN,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND

3. THE ASSISTANT PERSONAL OFFICER(PENSION),

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :04/06/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No.10784 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 4th day of June, 2008

                                      JUDGMENT

Petitioner retired as Senior Assistant on 31.3.2006. He availed

loan from State Bank of India as evidenced by Ext.P2 notice stating that the

loan is irregular by Rs.75,303/- and threatening action under the SARFAESI

Act.

2. I heard learned Standing Counsel also. He submits that the

claim is genuine.

Having regard to the facts, the writ petition is disposed of

directing the first respondent to pay a sum of Rs.80,000/- from out of the

amount due to the petitioner by way of DCRG in accordance with law to

State Bank of India for the amount covered by Ext.P2 on behalf of the

petitioner within a period of two months from the date of receipt of a copy

of this judgment provided the petitioner does not have any other liability

which has to be satisfied from out of the gratuity amount payable to him.

(K.M. JOSEPH, JUDGE)

sb