High Court Kerala High Court

Kerala State Transport Employees … vs Kerala State Road Trtansport … on 26 November, 2007

Kerala High Court
Kerala State Transport Employees … vs Kerala State Road Trtansport … on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1383 of 2004(M)


1. KERALA STATE TRANSPORT EMPLOYEES UNION
                      ...  Petitioner
2. T.A.JOB, AGED 53 YEARS, S/O.T.V.ANTONY,

                        Vs



1. KERALA STATE ROAD TRTANSPORT CORPORATION
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.P.JAYAKUMAR

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                       KURIAN JOSEPH, J.
             ---------------------------------------
                  W.P.(C) NO. 1383 OF 2004
             ---------------------------------------
        Dated this the 26th day of November, 2007.


                         J U D G M E N T

Prayer in this writ petition is for a direction to the first

respondent to consider Exhibit P4 representation in the matter of

payment of Dearness Allowance as per Exhibit P1 agreement. In

case no orders have been passed on Exhibit P4, the petitioners

may produce a copy of this judgment before the first respondent,

in which case, appropriate action in accordance with law in the

matter will be taken by the said respondent within a period of

another four months.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp