High Court Kerala High Court

K.P.John vs The Kerala State Road Transport on 29 May, 2008

Kerala High Court
K.P.John vs The Kerala State Road Transport on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7396 of 2004(E)


1. K.P.JOHN, KALLUMKOOTTATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE MANAGING DIRECTOR, TRANSPORT BHAVAN,

3. THE COMMISSIONER FOR PERSON WITH

                For Petitioner  :SRI.P.KESAVAN NAIR

                For Respondent  :SRI.JAMES KOSHY.N., SC. KSRTC

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :29/05/2008

 O R D E R
                          K.M. JOSEPH, J.

           ````````````````````````````````````````````````````
                   W.P.(C) No. 7396 OF 2004 E
           ````````````````````````````````````````````````````
              Dated this the 29th day of May, 2008

                          J U D G M E N T

Petitioner’s case in brief is as follows. The

petitioner retired from service on 30.4.2000 from the

respondent Corporation. While in service, the petitioner had

met with an accident and his right leg was amputated. Ext.P2

is the disability certificate. The petitioner relies on section 47

of the Persons with Disabilities(Equal Opportunities,

Protection of Rights and Full Participation) Act, 1995, which

reads as follows:

” 47. Non-discrimination in Government

employment –

(1) No establishment shall dispense with,

or reduce in rank, an employee who acquires a

disability during his service:

Provided that, if an employee, after acquiring

disability is not suitable for the post he was holding,

could be shifted to some other post with the same

pay scale and service benefits:

WPC.7396/04
: 2 :

Provided further that if it is not possible to

adjust the employee against any post, he may be

kept on a supernumerary post until a suitable post

is available or he attains the age of

superannuation, whichever is earlier.”

2. According to the petitioner, after the accident he

became unfit for the duty of driver. The respondent

Corporation was bound to post the petitioner in a suitable post

with the same pay scale and service benefits and in terms of

the second proviso to section 47(1) of the Act. If the

aforesaid was not possible, he ought to have been kept on a

supernumerary post until a suitable post is available or he

attains the age of superannuation, whichever is earlier, he

submits. But, in this case, it is not done, he complains. The

petitioner was paid full salary for the months of October to

November 1996 and half salary from December 1996 to July

1998. He preferred Ext.P4 representation before the 2nd

respondent. Ext.P5 is a complaint filed by the petitioner under

section 62 of the Act before the 3rd respondent. Counter is

filed on behalf of the respondents, wherein it is, inter alia,

WPC.7396/04
: 3 :

stated that –

” 3. The petitioner was a driver in the service

of the KSRTC at Muvattupuzha depot. He was

transferred to Kasaragod for a period of one year

on administrative ground. While continuing in the

service at Kasaragod depot he met with an

accident on 4.8.1996 and sustained major injuries

and became disabled to perform any kind of duty in

the Corporation. In his representation it was

clearly stated that he has become permanently and

totally disabled. The State Medical Board has also

assessed his disability at 100%. Corporation has

sanctioned the following:

(a) Leave salary at full rate from 5.8.96 to

11.5.99 by sanctioning disability leave.

(b) Full salary for the period 12.5.97 to

3.6.97 by treating the period as duty.

(c) Salary for the period from 26.6.97 to

4.8.98 has been sanctioned by granting special

disability leave.

(d) Full pay leave has been sanctioned

from 5.8.98 to 29.8.98 and salary paid.

(e) Salary has been paid from 30.8.98 to

5.9.98 by granting HPL.

4. Thereafter the petitioner became totally

disabled and not attended in the office for any kind

of job till 24.4.2000. On 25.4.2000 he reported

WPC.7396/04
: 4 :

before the District Transport Officer, Muvattupuzha.

Corporation has taken humanitarian consideration

and permitted the petitioner to join duty and to

retire from service on 30.4.2000 on

superannuation. All the retirement benefits were

sanctioned to him in accordance with the Rules

existed then.”

3. The petitioner has filed a reply affidavit also. The

learned Government Pleader submits that action was, in fact,

being taken on Ext.P5.

4. In view of the facts, as Ext.P5 is pending before the

statutory authority, who has to take a decision in accordance

with law on the same, there will be a direction to the 3rd

respondent to consider and take a decision on Ext.P5 in

accordance with law, after affording an opportunity to hear the

petitioner and the 2nd respondent, within a period of three

months from the date of receipt of a copy of this judgment.

The writ petition is disposed of as above.

(K.M.JOSEPH, JUDGE)
aks