IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8334 of 2007(P)
1. K.KUNJIKUTTY,RETIRED DRIVER,KSRTC,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.ANIL K.NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :13/03/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.8334 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 13th March, 2007
JUDGMENT
Adv.Mr.Johnson P.John, Standing Counsel takes notice on
behalf of the K.S.R.T.C.
2. The grievance of the petitioner is that no decision has been
taken so far on Ext.P2 representation submitted by the petitioner
before the Managing Director of the respondent-Corporation seeking
refixation of pay and revision of pension.
3. Having considered the grounds raised and the rival
submissions addressed before me by Mr.B.Unnikrishna Kaimal,
counsel for the petitioner and Mr.Johnson P.John, Standing Counsel
for the K.S.R.T.C., this Writ Petition will stand disposed of issuing the
following directions:
The Managing Director of the K.S.R.T.C. will take up Ext.P2,
hear the petitioner and take a decision on Ext.P2 at his earliest and at
any rate within two months of receiving a copy of this judgment
together with a copy of the Writ Petition and all the exhibits.
srd PIUS C.KURIAKOSE, JUDGE