IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9334 of 2009(J)
1. V. KRISHNAN NAIR,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/04/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.9334 of 2009
==================
Dated this the 6th day of April, 2009
J U D G M E N T
The petitioner retired from the service of the Kerala State Road
Transport Corporation on 30.6.2008. He has filed this writ petition
seeking a direction to the Corporation to disburse the retirement
benefits due to him out of turn for meeting the expenses in connection
with the marriage of his daughter, which is proposed to be solemnized
on 26.8.2009.
2. I have heard the learned Standing Counsel appearing for
the Corporation also. He does not dispute the genuineness of the claim
of the petitioner .
3. Taking into account the facts and circumstances of the
case, I dispose of this writ petition with a direction to the respondent
to disburse the DCRG and commuted value of pension due to the
petitioner before 31.7.2009. However, I make it clear that this
payment shall not be out of the ten per cent 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/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2