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