High Court Kerala High Court

A.C.Varghese vs The Kerala State Road Transport on 12 November, 2009

Kerala High Court
A.C.Varghese vs The Kerala State Road Transport on 12 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31385 of 2009(P)


1. A.C.VARGHESE, SUPERINTENDENT(RETD ON
                      ...  Petitioner
2. A.G.SIVASANKARA PANICKER SENIOR
3. K.VASUDEVAN INSPECTOR (RETD ON
4. K.A.SYRIAC INSPECTOR (RETD ON 30-9-07)
5. N.RAVIKUMAR, STENOGRAPHER
6. THOMAS JOSEPH, SUPERENDENT

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADIVISOR AND CHIEF

3. THE ASSISTANT ACCOUNT OFFICER (PENSION)

4. THE DISTRICT TRANSPORT OFFICER,

5. THE ASSISTANT TRANPOSRT OFFICER

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :12/11/2009

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN, J.
                     --------------------------------------
                     W.P.(C) No. 31385 OF 2009
                     --------------------------------------
            Dated this the 12th day of November, 2009

                            J U D G M E N T

~~~~~~~~~~~~~

The petitioners, who retire from K.S.R.T.C., state that they are

entitled to revised pension in terms of wage revision agreement

dated 28.11.2008. The claim of the petitioners has to be considered

by the competent authority in the K.S.R.T.C. and orders issued in

accordance with law. The Managing Director of the 1st respondent

will therefore, take up any request of the petitioners and issue

orders within a period of one month from the date of receipt of a

copy of such request and a copy of this judgment, whichever is

earlier and if found that the petitioners are entitled to due by their

revised pension, the arrears will be released within a period of two

months therefrom. All issues on merits are left open.

The Writ Petition is ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
Judge
ps