High Court Kerala High Court

C.P.Renganatha Babu vs The Kerala State Road Transport on 29 September, 2008

Kerala High Court
C.P.Renganatha Babu vs The Kerala State Road Transport on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28882 of 2008(L)


1. C.P.RENGANATHA BABU
                      ...  Petitioner
2. S.PRADEEPKUMAR, S/O. V.SUKUMARAN
3. M.P.SADASI8VAN, S/O.PADMANABHAN
4. M.G.REGHUNATHAN NAIR
5. G.GOPIMOHAN, S/O. GOPALA PILLAI
6. M.V.JOSEPH, S/O. M.P.VARGHESE
7. P.J.VARGHESE,
8. S.RADHA REMANAN, S/O.SREENIKETHAN PILLAI
9. VIJAYA KUMARAN NAIR

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS

                For Petitioner  :SRI.K.P.JUSTINE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/09/2008

 O R D E R
                           ANTONY DOMINIC, J.

                         ===============
                     W.P.(C) NO. 28882 OF 2008 (L)
                     ====================

              Dated this the 29th day of September, 2008

                              J U D G M E N T

The claim of the petitioners is for pay revision arrears on the basis of

Ext.P2, a bilateral agreement, between the KSRTC and the unions

representing the workmen. In Ext.P4 judgment, a learned Single Judge of

this Court disposed of a batch of writ petitions raising identical claims and

directing that the amounts due under Ext.P2 will be disbursed before the

finalisation of a fresh agreement between the parties. That judgment has

been confirmed in Ext.P5 judgment in WA No.1851/08 and connected

matters.

Since the claim of the petitioners have already been recognised and

accepted by this Court in Exts. P4 and P5 judgments, this writ petition is

also disposed of declaring that the petitioners will be entitled to the same

benefits as are granted by this Court in Exts. P4 and P5 judgments.

ANTONY DOMINIC, JUDGE
Rp