IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29270 of 2010(G)
1. J.PAUL DAS, (INSPECTOR, 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 P.N.RAVINDRAN
Dated :23/09/2010
O R D E R
P.N.RAVINDRAN, J.
-------------------------------
W.P.(C) No. 29270 of 2010
-------------------------------
Dated this the 23rd 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
Inspector in the KSRTC. Thereupon, payment of pension was
sanctioned to him reckoning his total qualifying service as 28 years.
The grievance voiced by the petitioner is that the Corporation has
arbitrarily reduced one month’s service from his total qualifying
service of 28 years 6 months and 27 days, and as a result thereof,
instead of treating his qualifying service as 29 years, the total
qualifying service was reckoned as 28 years, thereby resulting in
reduced pension. The petitioner submits that aggrieved thereby, he
has filed Ext.P2 representation dated 18.8.2010 before the Managing
Director of the Corporation. In this writ petition, he seeks a direction
to the Corporation to consider his request in Ext.P2 within a time limit
to be fixed by this Court.
2. Sri.V.V.Nandagopal Nambiar, the learned standing
counsel appearing for the KSRTC, submits that if the original of Ext.P2
W.P.(C) No.29270 of 2010
2
representation has been received and is pending with the Managing
Director of Corporation, the Managing Director will take an
appropriate decision in the matter expeditiously and in any event,
within a period of three months.
In the light of the said submission, I dispose of this writ
petition with a direction to the Managing Director of the Corporation to
consider Ext.P2 and take an appropriate decision thereon
expeditiously and in any event, within a period of three months from
the date of production of a copy of this judgment. The Managing
Director shall, after a decision is taken in the matter, communicate
the decision to the petitioner.
P.N.RAVINDRAN,
Judge.
nj.