High Court Kerala High Court

K.Rajendran Nair vs The Kerala State Road Transport on 14 March, 2007

Kerala High Court
K.Rajendran Nair vs The Kerala State Road Transport on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8546 of 2007(P)


1. K.RAJENDRAN NAIR,CONDUCTOR SELECTION
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE ASSISTANT TRANSPORT OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :14/03/2007

 O R D E R


                             PIUS C. KURIAKOSE,J.

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

                             W.P.(C)No.8546 of 2007

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

                             Dated: 14th March, 2007


                                     JUDGMENT

Adv.Mr.K.Prabhakaran, Standing Counsel takes notice on behalf

of the K.S.R.T.C.

2. The grievance of the petitioner who is a Selection Grade

Conductor of the K.S.R.T.C. is that he was assigned light duty as

Store Issuer due to cardiac problems and that the 1st respondent has

now refixed his salary in the post of Store Issuer. According to him,

there has not been any change of category with the concurrence of

the P.S.C. and therefore he is entitled for salary which is applicable to

his substantive post of Conductor. I do not propose to examine the

genuineness of the above grievance. Ext.P1 representation has been

submitted by the petitioner before the Managing Director of the

K.S.R.T.C. The Managing Director of the K.S.R.T.C. will take up

Ext.P1, consider the same in the light of the various grounds raised in

the Writ Petition, hear the petitioner and take a decision on Ext.P1 at

the 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.

The Writ Petition will stand disposed of as above.

srd                                          PIUS C.KURIAKOSE, JUDGE


W.P.C.No.                                              -  2  -