High Court Kerala High Court

K.A.Varkey vs The Kerala State Road Transport on 24 September, 2009

Kerala High Court
K.A.Varkey vs The Kerala State Road Transport on 24 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26857 of 2009(B)


1. K.A.VARKEY, KALLARAKKAL HOUSE
                      ...  Petitioner
2. T.K.KRISHNAN

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF

3. THE ASSISTANT TRANSPORT OFFICER

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/09/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.26857 OF 2009
                   -------------------------------------------
            Dated this the 24th day of September, 2009


                               JUDGMENT

The petitioners claim that they are entitled to wages for

work done from 2002 to 2003. The issue is yet to be answered

by their employer K.S.R.T.C. Accordingly, without prejudice to

contentions, it is ordered that if the petitioners make appropriate

representation, the Managing Director, K.S.R.T.C. will consider

the same and issue orders within a period of two months form

the date of receipt of such representation and a copy of this

judgment. The writ petition is ordered accordingly. All other

issues are left open.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.29/9.