IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10161 of 2009(M)
1. C.C.CHERIAN, S/O.KURIAN CHACKO (LATE),
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE EXECUTIVE DIRECTOR OF VIGILANCE,
3. ASSISTANT PERSONAL OFFICER (PENSION),
4. THE ASSISTANT TRANSPORT OFFICER,
5. SENIOR SUPERINTENDENT, KERALA STATE
For Petitioner :SRI.K.P.JUSTINE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/03/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.10161 OF 2009
----------------------------------------
Dated this the 30th day of March, 2009
JUDGMENT
Allegedly on account of physical ailments, the petitioner had
availed of leave during his service in the Kerala State Road
Transport Corporation. According to the petitioner, although
leave has been sanctioned, the leave period has not been taken
into account for the purpose of sanctioning increments and other
benefits. In the above circumstances, the petitioner has filed
EXts.P5 and P6 representations before respondents 1 and 4
respectively. The petitioner seeks a direction to the 1st
respondent to consider and pass orders on Exts.P5 and P6
expeditiously.
2. I have heard the learned Standing Counsel for the
respondent also.
In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
W.P.(c)No.10161/09 2
pass orders on Exts.P5 and P6 as expeditiously as possible, at
any rate, within a period of one month from the date of receipt
of a copy of this judgment. The petitioner shall forward a
certified copy of this judgment along with a copy of the writ
petition to the 1st respondent for compliance.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.10161/09 3