High Court Kerala High Court

Baby Jose vs Kerala State Road Transport … on 5 January, 2011

Kerala High Court
Baby Jose vs Kerala State Road Transport … on 5 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 237 of 2011(D)


1. BABY JOSE, (CHARGE MAN, KSRTC, VAIKOM,
                      ...  Petitioner
2. G.SATHEESH KUMAR, (CHARGE MAN,

                        Vs



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

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

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

 Dated :05/01/2011

 O R D E R
                        C.T. RAVIKUMAR, J
          - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                       W.P.(C) 237 OF 2011
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 5th day of January, 2011

                          J U D G M E N T

The petitioners who are retirees from the service of the

Kerala State Road Transport Corporation filed this writ

petition on being aggrieved by the non-disbursement of the

terminal leave surrender benefits. When this matter is taken

up today, the learned Standing Counsel appearing for the

respondent submitted that the terminal leave surrender

amount to which the petitioners are entitled would be

disbursed within a period of one month. This is recorded.

Accordingly, this writ petition is disposed of with a direction to

the respondent to disburse the terminal leave surrender

amount to the petitioners within a period of one month from

the date of receipt of a copy of this judgment.

Sd/-

C.T. RAVIKUMAR, JUDGE
jma

//true copy//
P.A to Judge