IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 232 of 2009()
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Petitioner
Vs
1. RATHEESH P. S/O.VASUDEVAN, PARNASHALA
... Respondent
For Petitioner :SHRI.JOHNSON P.JOHN, SC, KSRTC
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :02/02/2009
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
------------------------------------------
Writ Appeal No.232 OF 2009
------------------------------------------
Dated this the 2nd day of February, 2009.
J U D G M E N T
Kurian Joseph, J.
The appellant/Kerala State Road Transport Corporation is
the respondent in W.P.(C) No.492/2009. It is aggrieved by the
direction issued by the learned Single Judge to disburse the
retirement benefits to the writ petitioner overlooking the priority,
observing also that the disbursement shall not be out of the 10%
earmarked for disbursement of the retirement benefits.
2. We are afraid, in view of the direction issued by the
Division Bench of this Court and by the Apex Court with regard to
the disbursement of the retirement benefits, this Court will not be
justified in issuing such a direction. The disbursement of the
retirement benefits to the employees of the KSRTC is to be made,
as per the decisions referred to above, out of the 10% of the
income set apart specifically for the same, unless otherwise
W.A.No.232/2009 2
permitted by the Supreme Court, since the Supreme Court is now
in seizin of the entire issue.
The learned Single Judge having found that the petitioner is
entitled for an out of turn treatment, we direct the appellant to
disburse the benefits as directed by the learned Single Judge
from out of the 10% set apart for disbursement of the retirement
benefits, within ten days from the date of production of a copy of
the judgment by the petitioner. Subject to the above
modification, the Writ Appeal is disposed of.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp
W.A.No.232/2009 3
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
W.A. No. 232 OF 2009
J U D G M E N T
02.02.2009