High Court Kerala High Court

V.K.Rajan vs Kerala State Road Transport … on 25 August, 2009

Kerala High Court
V.K.Rajan vs Kerala State Road Transport … on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24264 of 2009(C)


1. V.K.RAJAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :25/08/2009

 O R D E R
            THOTTATHIL B. RADHAKRISHNAN, J.

             ````````````````````````````````````````````````````
                   W.P(C) No. 24264 OF 2009 C
             ````````````````````````````````````````````````````
             Dated this the 25th day of August, 2009

                           J U D G M E N T

Heard learned counsel for the petitioner and the

learned counsel for the respondent. The petitioner retired from the

service of KSRTC on 30.4.2007. His DCRG and commuted value

of pension would be released in terms of the directions of this

court. He seeks an out of turn release of the DCRG and

commuted value of pension on ground that the petitioner’s

daughter is due to get married on 14.9.2009. Being satisfied of

the genuineness of the claim on the strength of Ext.P2, it is

ordered that the DCRG and commuted value of pension due to the

petitioner shall be released on or before 10.9.2009 from out of the

10% earmarked for such purpose. This shall be treated as a

special case for such payment. Obviously the correctness of

Ext.P2 will also be looked into by the Corporation, if necessary.

Sd/-

(THOTTATHIL B. RADHAKRISHNAN, JUDGE)
aks
// True Copy //

P.A. to Judge