High Court Kerala High Court

K.Balakrishnan Nair vs Kerala State Road Transport … on 10 April, 2007

Kerala High Court
K.Balakrishnan Nair vs Kerala State Road Transport … on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12285 of 2007(K)


1. K.BALAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.MURALI PURUSHOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :10/04/2007

 O R D E R
                   PIUS C. KURIAKOSE, J

               ------------------------------------------

                  W.P.(C) .12285  OF 2007

               ------------------------------------------

            Dated this the 10th day of April, 2007


                           JUDGMENT

Sri.Johnson P.John, standing counsel

takes notice on behalf of the Kerala State

Road Transport Corporation. Heard Sri.Murali

Purushothaman, counsel for the petitioner and

Sri.Johnson P.John standing counsel.

2. The issue, as correctly submitted

by the learned counsel for the petitioner, is

covered by the judgment of a Division Bench of

this court in Idicula Abraham v. Kerala State

Road Transport Corporation {2005 (3) K.L.T. SN

67}.

3. Therefore, this writ petition will

stand allowed. There will be a declaration

that the petitioner is entitled to count the

provisional service rendered by him up to

1.10.1994 for the purpose of pensionary

benefits along with the regular service.

There will be a direction to the first

W.P.(C) .12285 OF 2007

:: 2 ::

respondent to disburse all the retirement

benefits including pension and commuted value

of pension and D.C.R.G by reckoning the

service rendered by the petitioner as a

provisional employee of the Corporation along

with his regular service. The corporation will

release to the petitioner monthly pension and

arrears of monthly pension which falls due as

a consequence of the above declaration, at the

earliest and at any rate, within six weeks

from today. Since Ext.P11 will show that the

petitioner is a patient of Cancer and is

undergoing treatment in the Regional Cancer

Centre, Thiruvananthapuram, there will be a

direction to the respondents to release to him

his D.C.R.G out of turn, within a period of

one month from the date of receipt of a copy

of this judgment. The DCRG amount will be

released by means of an instrument drawn in

favour of Regional Cancer Centre,

Thiruvananthapuram. But the commuted value of

W.P.(C) .12285 OF 2007

:: 3 ::

pension will be released only when his turn as

per the guideline framed pursuant to the

judgment in W.A.No.289/01.

Sd/-

PIUS C. KURIAKOSE

(JUDGE)

sk1/-

//true copy//

P.S. to Judge.

W.P.(C) .12285 OF 2007

:: 4 ::

PIUS C. KURIAKOSE, J

——————————————

W.P.(C) .12285 OF 2007

JUDGMENT

10th April, 2007

——————————————