High Court Kerala High Court

G.Prabha Kumar vs The Kerala State Road Transport on 24 September, 2008

Kerala High Court
G.Prabha Kumar vs The Kerala State Road Transport on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25087 of 2006(J)


1. G.PRABHA KUMAR,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.MURALI PURUSHOTHAMAN

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/09/2008

 O R D E R
                          KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.25087 OF 2006
               ---------------------------------------
         Dated this the 24th day of September, 2008.


                           J U D G M E N T

This writ petition is filed with the following prayers:

i) To issue a Writ of Mandamus or other appropriate writ,

order or direction directing the 1st respondent to count

the provisional service rendered by the petitioner in the

Corporation from 24.12.1979 to 20.07.1987 for the

purpose of increments and disburse all monetary

benefits from due dates with arrears.

ii) To issue a Writ of Mandamus or other appropriate writ,

order or direction declaring that the petitioner is entitled

to count the provisional service rendered by the

petitioner in the Corporation before 01.10.1994 for the

purpose of increments, fixation of pay, pensionary

benefits and other service benefits.

It appears, apparently, the issue is covered in favour of the

petitioner by the decisions of this Court in State of Kerala vs.

Ponnamma (2005(4)KLT 987(FB)) and Idicula Abraham

vs. K.S.R.T.C and others (2005(2)KLJ 602).

2. There will be a direction to the first respondent to take

appropriate action in the case of the petitioner on Exhibits P7 and

P8 representations, in the light of the decisions referred to above,

with notice to the petitioner, within a period of three months

W.P.(C) No.25087/06 2

from the date of production of a copy of this judgment along with

copy of the judgments referred to above. The consequential

benefits shall be disbursed to the petitioner within another one

month.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

W.P.(C) No.25087/06 3

KURIAN JOSEPH, J.

W.P.(C) No. 25087 OF 2006

J U D G M E N T

24.09.2008