High Court Kerala High Court

M.A.Joy. Aged 49 Years vs The Kerala State Road Transport on 24 May, 2010

Kerala High Court
M.A.Joy. Aged 49 Years vs The Kerala State Road Transport on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22069 of 2009(C)


1. M.A.JOY. AGED 49 YEARS,
                      ...  Petitioner
2. A.ASOK KUMAR, AGED 52 YEARS,

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE EXECUTIVE DIRECTOR (ADMINISTRATION),

                For Petitioner  :SRI.K.P.JUSTINE (KARIPAT)

                For Respondent  :SRI.V.V.NANDAGOPAL NAMBIAR,SC, KSRTC

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/05/2010

 O R D E R

THOTTATHIL B.RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

W.P.(C).No.22069 of 2009-C

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 24th day of May, 2010.

Judgment

1.The complaint of the petitioners is that they are

deprived of their entitlements under Section 4 of

the Persons with Disabilities (Equal

Opportunities, Protections of Rights and Full

Participation) Act, 1995. The said provision

prescribes non-discrimination in Government

employment. That is essentially a right conferred

on persons with disabilities. Therefore, in terms

of Sections 61 and 62, the Commissioner appointed

by the State Government is empowered to look into

complaints with respect to matters relating to

deprivation of rights of persons with

disabilities; non-implementation of laws, rules,

bye-laws, regulations, executive orders,

guidelines or instructions made or issued by the

appropriate Governments and the local authorities

for the welfare and protection of rights of

WPC22069/09 -: 2 :-

persons with disabilities and take up the matter

with the appropriate authorities. Therefore,

notwithstanding the fact that the KSRTC, the

employer of the petitioners is a statutory body,

the Commissioner under the Act in hand will have

jurisdiction to decide on such complaints.

Therefore, I am clear in my mind that the

petitioners have an alternate efficacious remedy

against the grievances advanced.

2.Be that as it may, the learned counsel for the

petitioners states that in certain other

litigations, the KSRTC had conceded to certain

directions issued by this Court and had

reconsidered their stand and the PSC’s

concurrence may also be an issue. In this

context, the learned counsel for the KSRTC states

that if the petitioners make appropriate

application seeking the benefit of the Act, that

would be considered in accordance with law.

Taking the aforesaid submissions into

WPC22069/09 -: 3 :-

consideration and without going into merits, the

impugned order is quashed to enable the

petitioners to seek appropriate reliefs from the

establishment in terms of what is recorded above.

The writ petition ordered accordingly.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/0106