High Court Kerala High Court

B.Vimala Devi vs Kerala State Road Transport … on 15 January, 2007

Kerala High Court
B.Vimala Devi vs Kerala State Road Transport … on 15 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1543 of 2007(H)


1. B.VIMALA DEVI, (W/O.LATE SISUPALAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :15/01/2007

 O R D E R
                          PIUS C.KURIAKOSE, J.

                        ----------------------------------

                      W.P.(C)NO. 1543  of    2007

                        ----------------------------------

               Dated this 15th  day of  January, 2007


                                  JUDGMENT

Sri.Johnson P.John the learned Standing Counsel takes

notice for the respondent Corporation. The grievance of the

petitioner who is family pensioner being widow of a deceased

retired employee of the KSRTC is that balance amount of

Commutted Value of Pension based on Pay Revision has not

been paid to her husband during his life time and in spite of

Ext.P2 the same is not being paid to her.

2. I do not propose to decide on the merits of the claim.

Ext.P2 representatin has been submitted by the petitioner

before the KSRTC. This writ petition will stand disposed of with

the following directions:

The Managing Director of the KSRTC will take up Ext.P2

immediately, consider the same in the light of Ext.P3 and the

grounds raised in this writ petition and take a correct and just

decision on Ext.P2 at his earliest and at any rate within two

WPC No.1543/2007 2

months of receiving a copy of this judgment together with a

copy of this writ petition and all the exhibits .

PIUS C.KURIAKOSE

Judge

dpk