IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9582 of 2009(P)
1. V.G.SUDHAKARAN, S/O.V.GOPALAN,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS
3. THE ASSISTANT ACCOUNTS OFFICER(PENSION)
4. THE DISTRICT TRANSPORT OFFICE,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/04/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 9582 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 3rd April, 2009.
J U D G M E N T
The petitioner retired from the service of the Kerala State Road
Transport Corporation on 31-12-2008. He seeks out of turn payment
of the DCRG and commutted value of pension due to the petitioner on
the ground that he requires large sums of money for treatment of his
chronic kidney disease.
2. Learned standing counsel for the Corporation does not
dispute the genuineness of the claim of the petitioner.
3. A Division Bench of this Court has held that for treatment of
serious disease of retired employee or his spouse of the Kerala State
Road Transport Corporation, out of turn payment is permissible. In
the above circumstances, the writ petition is disposed of directing the
respondents to disburse the DCRG and commutted value of pension
due to the petitioner out of turn ,as expeditiously as possible, at any
rate, within one month from the date of receipt of a copy of this
judgment. However, I make it clear that this payment shall not be
out of the ten percent 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/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.