IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2793 of 2011(Y)
1. K.M.ISMAIL,AGED 68,S/O.MOHAMMED,
... Petitioner
2. S.NARAYANA PILLAI,AGED 68,
3. M.S.VENUGOPALAN,AGED 68
4. C.L.JACOB,AGED 64,S/O.LONAN,
5. V.KARUNAKARAN,AGED 63,S/O.VALLON,
6. P.M.PRABHAKARAN,AGED 63,S/O.GOPALAN
7. T.SETHUNATHAN,AGED 61,S/O.RAGHAVA
8. P.RAJASEKHARAN,AGED 58,
Vs
1. THE MANAGING DIRECTOR,KERALA STATE ROAD
... Respondent
2. THE DISTRICT TRANSPORT OFFICER,
3. THE ASSISTANT TRANSPORT OFFICER,
4. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.P.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :28/01/2011
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C)Nos. 2793, 2820, 2867, 2927, 2931,
2936, 2942 & 2960 OF 2011
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of January, 2011
J U D G M E N T
The issue involved in these writ petitions is akin to
the one heard and decided in WP(C) No.34325/2010 and
connected matters. The petitioners are retirees from the
service of the Kerala State Road Transport Corporation (for
short ‘Corporation’). The question to be decided is whether
the petitioners are entitled to get the salary arrears and
pension arrears in terms of bipartite agreement dated
13.4.1999 executed between the Corporation and its
employees. Relying on the earlier decision of this Court on
the same subject matter, a common judgment was passed in
WP(C) No.34325/2010 and connected matters directing the
respondents to disburse the arrears of salary and pension in
view of the above mentioned bipartite settlement dated
13.4.1999. In fact,the said judgment was rendered relying on
Exts.P9 and P10 judgments as well. The learned counsel for
the petitioners in these writ petitions submitted that the
petitioners are entitled to get the similar benefits as has been
WPC.2793/20101 & connected
: 2 :
granted in the case of the petitioners in WP(C) No.34325/2010
and connected matters as they are also similarly situated. The
learned standing counsel appearing for the respondents would
also endorse the same. In view of the said indisputable
position obtained in these cases, I am inclined to dispose of
these writ petitions directing the respondents to disburse the
benefits payable to the petitioners in these writ petitions viz.,
arrears of salary and pension in view of the bipartite
settlement dated 13.4.1999 executed between the Corporation
and its employees, in terms of the directions in WP(C)
No.34325/2010 and connected matters. The same shall be
done within a period of six months from the date of receipt of
a copy of this judgment. It is made clear that in case of failure
on the part of the respondents to disburse the benefits within
the above stipulated time, the amount payable to the
petitioners towards the aforesaid benefits shall carry interest
@ 8.5% per annum.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma
//true copy//
//P.A to Judge