IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 706 of 2009(H)
1. V.SANKARA NARAYANAN POTTY,S/O.VASUDEVAN
... Petitioner
Vs
1. THE KERALASTATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF ACCOUTNS
3. THE ASSISTANT PERSONAL OFFICER (PENSION)
4. THE DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/01/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 706 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 23rd January, 2009.
J U D G M E N T
The petitioner retired from the service of the Kerala State Road
Transport Corporation on 31-5-2007. 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 23-1-2009.
2. I have heard the learned standing counsel for the
Corporation also.
3. Taking into account the facts and circumstances of the case,
I dispose of this writ petition with a direction to the respondents to
disburse the DCRG and commutted value of pension due to the
petitioner 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 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/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.