IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33192 of 2008(B)
1. H.K. MEENAKSHY AMMAL,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/11/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No. 33192 of 2008
==================
Dated this the 11th day of November, 2008
J U D G M E N T
The petitioner is a retired employee of the Kerala State
Road Transport Corporation. Her grievance is that her provident
fund and staff welfare fund amounts as also the arrears of pay
revision and leave surrender salary have not been paid to her.
According to her, although, for DCRG and commuted value of
pension, she has to stand in the queue in accordance with the
date of priority of her retirement, she is entitled to payment of
provident fund and staff welfare fund amounts immediately on
retirement. Regarding the claim for arrears of pay revision
amounts the petitioner relies on Ext.P2 judgment of the Division
Bench.
2. I have heard the learned Standing Counsel appearing
for the KSRTC also.
3. In so far as the provident fund and staff welfare fund
amounts are concerned, this Court has been consistently
directing the Corporation to pay the same within a stipulated
period. Accordingly, there would be a direction to the respondent
w.p.c.33192/08 2
to pay to the petitioner the provident fund and staff welfare fund
amounts due to the petitioner within one month from the date of
receipt of a certified copy of this judgment. As far as other claims
are concerned, the petitioner has already invoked the jurisdiction
of the respondent by filing Ext.P3. The respondent shall consider
and pass orders on Ext.P3 as expeditiously as possible, at any
rate, within one month from the date of receipt of a certified copy
of this judgment. The petitioner may rely on Ext.P2 or any other
material in support of her case at the time of hearing, for
enabling which the petitioner shall be afforded an opportunity of
being heard.
The writ petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
w.p.c.33192/08 3