High Court Kerala High Court

V.Narayana Pillai vs Keralas State Road Transport … on 11 August, 2010

Kerala High Court
V.Narayana Pillai vs Keralas State Road Transport … on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25065 of 2010(G)


1. V.NARAYANA PILLAI,(INSPECTOR,KSRCT,
                      ...  Petitioner

                        Vs



1. KERALAS STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

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

 Dated :11/08/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR,J.
                    -------------------------------------
                  W.P.(C)No.25065 of 2010 G
              -----------------------------------------------------
        DATED THIS THE 11th DAY OF AUGUST, 2010

                                 JUDGMENT

The petitioner retired from the Parassala Depot of the

respondent-Corporation on 31.5.2008 as Inspector. The main

prayer in the Writ Petition is for a direction to the respondents to

disburse the DCRG, commuted value of pension and terminal

leave surrender salary to the petitioner, since the marriage of the

petitioner’s daughter is proposed to be solemnised on 6.2.2011.

Exhibit P2 is the copy of the marriage invitation letter.

2. The learned Standing Counsel for the Corporation

submitted that after conducting due enquiry, the amount can be

disbursed.

3. In Writ Appeal No.289/2001, there is a direction by a

Division Bench of this Court that the benefits should be disbursed

according to seniority unless otherwise ordered by this Court.

Since there is a genuine reason shown by the petitioner, the

matter can be considered by the respondent-Corporation.

4. Therefore, there will be a direction to the respondent

to sanction and disburse the amount to the petitioner as

W.P.(C)No.25065/10 -2-

expeditiously as possible, at any rate, within a period of two

months.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR, JUDGE.

dsn