IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 904 of 2007(S)
1. K.C.POULOSE, S/O.CHACKU, AGED 64,
... Petitioner
Vs
1. SHRI.SENKUMAR, I.P.S.,
... Respondent
For Petitioner :SRI.K.C.POULOSE(PARTY IN PERSON)
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice V.K.MOHANAN
Dated :24/08/2007
O R D E R
K.S.RADHAKRISHNAN & V.K.MOHANAN, JJ
-------------------
Cont.Case (Civil). 904/2007
--------------------
Dated this the 24th day of August, 2007
JUDGMENT
Radhakrishnan, J
Perused the judgment in W.A.387/2006 which
was disposed of by this Court stating as follows:
His further contention is that those with qualifying
service between 15 and 19 shall be given one year
more service towards gratifying service. This is not
seen reckoned as per the statement of the KSRTC. So
also extra service for accident free service is also
seen reckoned. The KSRTC shall consider whether
he is entitled to one year each on the said counts to
be added to his qualifying service and shall revise the
pension accordingly. This exercise shall be
completed within a period of three months from that
day and the entire benefits available shall be given to
him within another two months.
2. Petitioner then filed a Review Petition No.
46/2007, which was dismissed on 15.1.2007. As per the
direction given by this Court, KSRTC passed Annexure-J
order dated 29.5.2007 rejecting the request of the
petitioner. Petitioner appeared in person and made his
C.O.C.904/2007
2
submissions. We have perused the allegations raised
against the respondent. In our view, no case has been
made out to initiate contempt of Court proceedings.
Petitioner if so advised, has to challenge Annexure-J
order about which we express no opinion.
Contempt case is accordingly closed.
K.S.RADHAKRISHNAN
Judge
V.K.MOHANAN
Judge
mrcs