High Court Kerala High Court

A.Sreekumar vs K.S.R.T.C on 14 September, 2010

Kerala High Court
A.Sreekumar vs K.S.R.T.C on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28259 of 2010(F)



1. A.SREEKUMAR
                      ...  Petitioner

                        Vs

1. K.S.R.T.C
                       ...       Respondent

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :14/09/2010

 O R D E R
                         P.N.RAVINDRAN, J.

                      -------------------------------

                     W.P.(C) No.28259 of 2010

                      -------------------------------

           Dated this the 14th day of September, 2010

                           J U D G M E N T

The petitioner is a former employee of the Kerala State

Road Transport Corporation (hereinafter referred to as the `KSRTC’ for

short). He retired from service on 31.3.2010 while he was working as

Conductor in the KSRTC. This writ petition is filed seeking expeditious

payment of Terminal Leave Surrender Salary, on the ground that he

is in urgent need of funds to meet the expenses of medical

treatment.

2. Sri.V.V.Nandagopal Nambiar, the learned standing

counsel appearing for the KSRTC, submits that the Corporation will

take steps to disburse the Terminal Leave Surrender Salary to the

petitioner expeditiously.

In such circumstances, I dispose of this writ petition with a

direction to the respondent to disburse the Terminal Leave Surrender

Salary to the petitioner expeditiously and in any event, within one

month from the date on which the petitioner produces a certified copy

of this judgment before the respondent Corporation.

P.N.RAVINDRAN,
Judge.

nj.