IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1978 of 2011(V)
1. G.SADANANDAN, KEDARAM, VP.13/617
... Petitioner
2. MANOHARAN NAIR K
3. M.SUBHASH CHANDRAN,SYLA NIVAS,
4. D.RETNAKUMAR,REMANI MANDIRAM,
5. D.JAYASREE,
Vs
1. KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :20/01/2011
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C)Nos. 1978, 1983, 2049 & 2050 OF 2011
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of January, 2011
J U D G M E N T
The issue involved in these writ petitions pertains
to the entitlement of the retirees from the Kerala State Road
Transport Corporation for pay-revision arrears in terms of
bipartite settlement dated 13.4.1999 with effect from 1.3.1997
till 31.10.1999.
2. The learned counsel appearing for the petitioner
submitted that the issue involved is squarely covered in favour
of the petitioners in terms of a common judgment in WP(C)
No. 34325/2010 and connected matters. The learned
Standing Counsel appearing for the respondents would also
endorse the same.
3. In view of the said indisputable position with respect
to the entitlement of the petitioners to the pay revision arrears
in terms of bipartite settlement dated 13.4.1999 with effect
from 1.3.1997 to 31.10.1999, these writ petitions are disposed
of with a direction to the respondents to disburse the benefits
as mentioned above to the petitioners in terms of priority
WPC.Nos.1978 of 2011 and connected cases.
: 2 :
formulated as per judgment in Writ Appeal No. 289/2001.
This shall be disbursed expeditiously, at any rate, within a
period of six months. In case of failure on the part of the
respondents to disburse such benefits within the above
stipulated time, then the amount payable to the petitioners
would carry interest @ 8.5% per annum.
Disposed of accordingly.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma
//true copy//
P.A to Judge