High Court Kerala High Court

K.Kunjikutty vs The Kerala State Road Transport on 13 March, 2007

Kerala High Court
K.Kunjikutty vs The Kerala State Road Transport on 13 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8334 of 2007(P)


1. K.KUNJIKUTTY,RETIRED DRIVER,KSRTC,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.ANIL K.NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :13/03/2007

 O R D E R


                           PIUS C. KURIAKOSE,J.

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

                           W.P.(C)No.8334 of 2007

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

                           Dated: 13th March, 2007


                                   JUDGMENT

Adv.Mr.Johnson P.John, Standing Counsel takes notice on

behalf of the K.S.R.T.C.

2. The grievance of the petitioner is that no decision has been

taken so far on Ext.P2 representation submitted by the petitioner

before the Managing Director of the respondent-Corporation seeking

refixation of pay and revision of pension.

3. Having considered the grounds raised and the rival

submissions addressed before me by Mr.B.Unnikrishna Kaimal,

counsel for the petitioner and Mr.Johnson P.John, Standing Counsel

for the K.S.R.T.C., this Writ Petition will stand disposed of issuing the

following directions:

The Managing Director of the K.S.R.T.C. will take up Ext.P2,

hear the petitioner and take a decision on Ext.P2 at his earliest and at

any rate within two months of receiving a copy of this judgment

together with a copy of the Writ Petition and all the exhibits.

srd                                        PIUS C.KURIAKOSE, JUDGE