IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2024 of 2011(C)
1. P.R.SOMA VARMA,
... Petitioner
2. S.RADHA REMANAN,
3. M.BASHEERKUTTY,
4. S.UNNIKRISHNAN NAIR,
5. G.GOPI MOHANAN,
6. C.VIJAYAKUMARAN NAIR,
7. A.PRABHAKARAN,
8. T.K.GOPALAKRISHNA PILLAI,
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF ACCOUNTS
3. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.S.JAYAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :20/01/2011
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C)Nos. 2024 & 2038 OF 2011
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of January, 2011
J U D G M E N T
These writ petitions carry similar issues for
consideration and therefore, they were heard jointly and are
being disposed of by this common judgment. The petitioners
in both these writ petitions are retirees from the service of
the Kerala State Road Transport Corporation. They have
retired from its service on diverse dates. After their
retirement from service pursuant to bipartite agreement
entered into between the Corporation and its employees, their
pensionary benefits were revised with effect from 1.3.2006
subject to the condition that monitory benefits would be paid
only with effect from 1.4.2009. The claim of the petitioners in
these writ petitions is for the revised pensionary benefits with
effect from 1.4.2009 in terms of the aforesaid bipartite
agreement.
2. I have heard the learned counsel appearing for the
petitioner as also the learned Standing Counsel appearing for
the Corporation.
WPC.Nos.2024 & 2038/2011
: 2 :
3. Admittedly, the issue involved in these writ petition is
covered in favour of the petitioners by a Division Bench
judgment of this Court in Writ Appeal No. 210/2010 and
Ext.P6 judgment. In the said circumstances, these writ
petitions are disposed of as hereunder:-
There will be a direction to the respondents to re-fix the
pensionary benefits payable to the petitioners in terms of
bipartite agreement by which such pensionary benefits were
revised with effect from 1.3.2006 and to disburse arrears due
to them with effect from 1.4.2009, expeditiously, at any rate,
within a period of one month from the date of receipt of a copy
of this judgment. In case of failure on the part of the
respondents to disburse the benefits as directed above, the
arrears of pension payable to the petitioner would carry
interest @ 6% from 1.6.2009.
Disposed of accordingly.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma //true copy//
P.A to Judge