High Court Kerala High Court

V.Rajendran vs The Kerala State Road Transport on 15 June, 2009

Kerala High Court
V.Rajendran vs The Kerala State Road Transport on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15188 of 2009(P)


1. V.RAJENDRAN, S/O.VISWAMBHARAN,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF

3. THE ASST. PERSONAL OFFICER(PENSION),

4. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :15/06/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   W.P(C).No.15188 OF 2009
                  -------------------------------------------
              Dated this the 15th day of June, 2009


                              JUDGMENT

The petitioner retired from the service of the first

respondent on 28.2.2007. It is submitted that the marriage of

his daughter is fixed to be held on 8.7.2009. The petitioner has

produced materials in support of that submission. He needs

funds to conduct the marriage. He has, therefore, demonstrated

a strong case for out of turn disbursement of D.C.R.G. and

Commuted Value of Pension from the 10% earmarked from the

daily collection of the KSRTC, as credited to the treasury

account. In the result, it is directed that the D.C.R.G. and

Commuted Value of Pension due to the petitioner will be

released on or before 1.7.2009 without fail. The writ petition is

ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.16/6.