IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32415 of 2006(H)
1. K.P. RAMACHANDRAN,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
For Petitioner :SRI.T.M.RAMAN KARTHA
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/12/2006
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 32415 of 2006
----------------------------------
Dated this 6th day of December, 2006
JUDGMENT
Sri.K.Prabhakaran, the learned Standing Counsel
takes notice on behalf of the respondent Corporation. The
grievance of the petitioner is that his Government service prior
to his absorption in the service of the KSRTC is not being
reckoned with by the KSRTC for computation of his pensionary
benefits.
2. I do not propose to consider genuineness of the
petitioner’s grievance. Ext.P3 has been submitted by the
petitioner before the Managing Director of the KSRTC. The
Managing Director of the KSRTC will take up Ext.P3 consider
the same in the light of all relevant materials including various
documents placed on record by the petitioner, hear the
petitioner and take a correct and just decision on Ext.P3. This
will be done by the Managing Director at his earliest and at any
WPC No.32415/2006 2
rate within two months of receiving a copy of this judgment.
The writ petition is disposed of as above.
PIUS C.KURIAKOSE
Judge
dpk