High Court Kerala High Court

T.K.Padmanabhan vs The Kerala State Road Transport on 10 June, 2009

Kerala High Court
T.K.Padmanabhan vs The Kerala State Road Transport on 10 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13887 of 2007(C)


1. T.K.PADMANABHAN, S/O. GOPALAN,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE ASSISTANT TRANSPORT OFFICER,

3. KERALA STATE TRANSPORT WORKERS'

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/06/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                   W.P(C).No.13887 OF 2007
                  -------------------------------------------
               Dated this the 10th day of June, 2009


                              JUDGMENT

The petitioner was an employee of the Kerala State Road

Transport Corporation. He retired. The counter affidavit of the

third respondent society shows that it was the KSRTC which

made the recovery but it refused to pay to the society amounts

which were due to the society as recoverables from the

petitioner in terms of Section 37 agreement. The counter

affidavit clearly establish that the KSRTC has to return to the

petitioner an amount of Rs.17,864/-. Let that amount with

interest at 6% from 25.4.2007, the date of this writ petition, be

disbursed to the petitioner within a period of 45 days from the

date of receipt of a copy of this judgment. The writ petition is

ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.12/6.