IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8546 of 2007(P)
1. K.RAJENDRAN NAIR,CONDUCTOR SELECTION
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :14/03/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.8546 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 14th March, 2007
JUDGMENT
Adv.Mr.K.Prabhakaran, Standing Counsel takes notice on behalf
of the K.S.R.T.C.
2. The grievance of the petitioner who is a Selection Grade
Conductor of the K.S.R.T.C. is that he was assigned light duty as
Store Issuer due to cardiac problems and that the 1st respondent has
now refixed his salary in the post of Store Issuer. According to him,
there has not been any change of category with the concurrence of
the P.S.C. and therefore he is entitled for salary which is applicable to
his substantive post of Conductor. I do not propose to examine the
genuineness of the above grievance. Ext.P1 representation has been
submitted by the petitioner before the Managing Director of the
K.S.R.T.C. The Managing Director of the K.S.R.T.C. will take up
Ext.P1, consider the same in the light of the various grounds raised in
the Writ Petition, hear the petitioner and take a decision on Ext.P1 at
the 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.
The Writ Petition will stand disposed of as above.
srd PIUS C.KURIAKOSE, JUDGE
W.P.C.No. - 2 -