High Court Kerala High Court

V.P.Abdul Razak vs The Chairman & Managing Director on 19 January, 2011

Kerala High Court
V.P.Abdul Razak vs The Chairman & Managing Director on 19 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1784 of 2011(W)


1. V.P.ABDUL RAZAK, VELAKOTTU PUTHENPURA,
                      ...  Petitioner

                        Vs



1. THE CHAIRMAN & MANAGING DIRECTOR,
                       ...       Respondent

2. KERALA STATE ROAD TRANSPORT CORPORATION,

                For Petitioner  :SRI.M.A.THOMAS KUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :19/01/2011

 O R D E R
                            C.T.RAVIKUMAR, J.
                        ---------------------------------------
                         W.P(C)No.1784 of 2011
                        ----------------------------------------
                        Dated 19th January, 2011

                                  JUDGMENT

The petitioner who retired from the service of the Kerala State

Road Transport Corporation is aggrieved by the failure on the part of the

respondents in reckoning his provisional service from 28.4.1981 to

29.5.1989 as qualifying service for the purpose of sanction and

disbursement of the revised pensionary benefits. To redress the said

grievance the petitioner has already submitted Ext.P2 representation

before the first respondent. It is still pending consideration before the

said authority.

2. I have heard the learned counsel appearing for the

petitioner and also the learned standing counsel for the respondents.

As noticed earlier, the petitioner has already taken up his

grievance on the aforesaid matter before the first respondent through

Ext.P2 representation and it is still pending consideration. Therefore, this

writ petition is disposed of, without making any observation as to the

merits of the contentions raised in this writ petition, with a direction to

the first respondent to consider and pass orders on Ext.P2 representation

in the light of Ext.P3 Government order. This shall be done expeditiously,

WP(C).No.1784/2011 2

at any rate within a period of six weeks from the date of receipt of a copy

of this judgment.

Sd/-

C.T.RAVIKUMAR
Judge

TKS

// True copy //

P.S. to Judge