High Court Kerala High Court

P.J.Varghese vs The Kerala State Road Transport on 15 October, 2010

Kerala High Court
P.J.Varghese vs The Kerala State Road Transport on 15 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31684 of 2010(I)


1. P.J.VARGHESE, AGED 58 YEARS
                      ...  Petitioner
2. V.K.THILAKAN, VELIYIL VEEDU
3. K.J.ANTONY, SOODRAPONVELI HOUSE
4. T.J.SEBASTIAN
5. K.VIJAYAN PILLAI, NIKUNJAM,
6. N.BALAKRISHNA PILLAI
7. A.P.JAYAPRAKASH

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS

3. ASSISTANT TRANSPORT OFFICER

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

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :15/10/2010

 O R D E R
                          P.N.RAVINDRAN, J.
                 -----------------------------------------
                      W.P(C).No.31684 of 2010
                 -----------------------------------------
              Dated this the 15th day of October, 2010

                               JUDGMENT

The petitioners are former employees of the Kerala State Road

Transport Corporation, hereinafter referred to as the Corporation for

short. They retired from service on 31.3.2007, 30.4.2007.

31.10.2006, 31.10.2006, 30.6.2007, 31.5.2007 and 31.10.2006

respectively. After the petitioners retired from service, pursuant to a

bilateral agreement entered into between the Corporation and its

employees their pensionary benefits were revised with effect from

1.3.2006 subject to the condition that the monetary benefits will be

paid only with effect from 1.4.2009. In this writ petition, the

petitioners claim payment of the revised pensionary benefits with

effect from 1.4.2009 in terms of the aforesaid settlement.

2. Sri.V.V.Nandagopal Nambiar, learned standing counsel

appearing for the Corporation submits that the issue raised by the

petitioners is covered in their favour by Ext.P3 judgment of a Division

Bench of this Court and that the Corporation will determine the revised

pensionary benefits payable to the petitioners and disburse the arrears

with effect from 1.4.2009 expeditiously.

In the light of the said submission I dispose of the writ petition

W.P(C).No.31684 of 2010
: 2 :

with a direction to the respondents to compute the revised pensionary

benefits payable to the petitioners with effect from 1.4.2009 under the

settlement concluded on 28.11.2008 and to disburse the arrears

expeditiously and in any event within one month from the date of

receipt of a certified copy of this judgment. It is clarified that if

payment as directed above is not made within the time limit of one

month, the arrears of pension payable to the petitioners will carry

simple interest at the rate of 6% per annum from 1.6.2009. Needless

to say the respondents shall continue to pay revised pension to the

petitioners.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.31684 of 2010

—————————-

JUDGMENT

15th October, 2010