High Court Kerala High Court

G.Sukumaran Nair vs Kerala State Road Transport … on 21 November, 2008

Kerala High Court
G.Sukumaran Nair vs Kerala State Road Transport … on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34328 of 2008(J)


1. G.SUKUMARAN NAIR, (CONDUCTOR,KSRTC,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/11/2008

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 34328 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 21st   November, 2008.

                           J U D G M E N T

Petitioner is a retired employee of the Kerala State Road

Transport Corporation. The petitioner’s grievance in this writ

petition is that arrears of pay revision, surrender leave salary and

increment on account of belated sanction of leave have not been paid

to the petitioner. Detailing these grievances, the petitioner has filed

Ext. P2 representation before the respondent. The petitioner seeks a

direction to the respondent to consider and pass orders on Ext. P2

expeditiously.

2. I have heard the standing counsel for the Corporation also.

In the facts and circumstances of the case, I dispose of this writ

petition with a direction to the respondent to consider and pass

appropriate orders on Ext. P2, as expeditiously as possible, at any

rate, within one month from the date of receipt of a copy of this

judgment.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.