IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37346 of 2010(P)
1. P.N.GOPIDAS, KIZHAKKECHEPPANNOOR,
... Petitioner
2. K.T.VARGHESE, KANAKKALIL, MANARCAD P.O.,
3. A.T.MOHANAN NAIR, POURNAMY AMBATTU VEEDU
4. K.K.GEORGE, KATTUMATTATHIL, SOUTH
5. V.K.AJITHA KUMARY, MAHITHA,
6. K.CHERIYAN KURIAN, KIZHAKKEL HOUSE,
7. K.RAVEENDRAN, VALUPARAMBIL VEEDU,
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS
3. THE PERSONNEL OFFICER (PENSION),
4. THE DISTRICT TRANSPORT OFFICER,
5. THE DISTRICT TRANSPORT OFFICER,
6. THE DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 37346 OF 2010
=====================
Dated this the 15th day of December, 2010
J U D G M E N T
Petitioners are retired employees of the KSRTC. They have
filed this writ petition claiming the benefit of revised pensionary
benefits w.e.f. 01/04/2009. The issue similar to the one claimed
by the petitioners has already been decided by this court in
Ext.P10 and other judgments and therefore the petitioners are
entitled to succeed.
Accordingly, the writ petition is disposed of directing that
the respondents shall compute the revised pensionary benefits
payable to the petitioners w.e.f. 01/04/2009 under the settlement
concluded on 28/11/2008. This shall be disbursed as expeditiously
as possible at any rate within one month of production of a copy
of this judgment. It is clarified that in the event of non payment as
above, petitioners are entitled to interest at the rate of 6% from
1/6/2009.
ANTONY DOMINIC, JUDGE
Rp