IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26857 of 2009(B)
1. K.A.VARKEY, KALLARAKKAL HOUSE
... Petitioner
2. T.K.KRISHNAN
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF
3. THE ASSISTANT TRANSPORT OFFICER
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/09/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.26857 OF 2009
-------------------------------------------
Dated this the 24th day of September, 2009
JUDGMENT
The petitioners claim that they are entitled to wages for
work done from 2002 to 2003. The issue is yet to be answered
by their employer K.S.R.T.C. Accordingly, without prejudice to
contentions, it is ordered that if the petitioners make appropriate
representation, the Managing Director, K.S.R.T.C. will consider
the same and issue orders within a period of two months form
the date of receipt of such representation and a copy of this
judgment. The writ petition is ordered accordingly. All other
issues are left open.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.29/9.