High Court Kerala High Court

S.Sasidharan Nair vs Kerala State Road Transport … on 3 December, 2009

Kerala High Court
S.Sasidharan Nair vs Kerala State Road Transport … on 3 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34751 of 2009(L)


1. S.SASIDHARAN NAIR,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. THE EXECUTIVE DIRECTOR,

3. THE KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.D.SAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :03/12/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J
  ...........................................
          WP(C).NO.34751    OF   2009
  ............................................
  DATED THIS THE   3rd DAY OF  DECEMBER, 2009

                    JUDGMENT

The petitioner, a retired KSRTC employee

claims that he is entitled to regularisation of

pensionary benefits on the basis of Ext.P3

appointment order. That is a matter which the

petitioner has raised before the management

before moving this court for directions. The

petitioner does not show any decision having

been issued by the management adverse to his

interest. Therefore, without expressing

anything on merits, this writ petition is

dismissed, leaving the petitioner with liberty

to seek relief from the management at the first

instance.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

2

lgk/4/12