High Court Kerala High Court

K.Surendran Pillai vs Kerala State Road Transport … on 6 January, 2010

Kerala High Court
K.Surendran Pillai vs Kerala State Road Transport … on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36383 of 2009(P)


1. K.SURENDRAN PILLAI,
                      ...  Petitioner
2. S.SAJAN,
3. S.SATHEENDRANATH,
4. G.SREERANJAN,

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/01/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
               W.P.(C) Nos.36383/09 & 36558/09
              --------------------------------------------------
            Dated this the 6thday of January, 2010

                           J U D G M E N T

Exts.P7 and P8 are challenged in WP(c).No.36383/09 and

Ext.P7 is challenged in WP(c).No.36558/09. Issue raised in these

writ petitions being common, reference is made to the facts as

stated in WP(c).No.36383/09.

2. Petitioners retired from the service of the respondent

Corporation between the period from February, 2007 to 31st May

2008. Subsequent to their retirement, by virtue of the settlement

entered into between the Management and the Unions on

28.11.2008, pay and other benefits were revised with

retrospective effect from 1.3.2006. Consequent on the said

development, Corporation issued Ext.P5 order dated 2.3.2009,

revising the pension and pensionary benefits. According to the

petitioners, substantial number of the beneficiaries who have

retired prior to them, were extended the benefit of Ext.P5, within

one month of issue of the said order. However, in respect of those

who have retired for the period from 1.3.2006 to April, 2009, the

benefits were not released.

WPC.No.36383/09 & anor.

:2 :

3. Complaining of delay in disbursing the benefits due to

them under Ext.P5, petitioners approached this court by filing WP

(c).No.27982/09. That writ petition was disposed of by judgment

dated 6.10.2009, directing the respondents to consider the claim

for the benefit of Ext.P5. Complaining that the judgment was not

complied with the petitioner again approached this court by filing

COC.No.1443/2009. During the pendency of the said petition, the

first respondent issued Ext.P7 order dated 25.11.2009, rejecting

the request and placing reliance on Ext.P8, an order issued on

19.11.2009, fixing a schedule for paying the benefits due under

Ext.P5 to the retired employees like the petitioners. It was on

receipt of Exts.P7 and P8 that this writ petition is filed

challenging the said orders.

4. Counsel for the petitioners contends that a section of the

beneficiaries of Ext.P5 having been paid the revised benefits,

non-payment or delay in payment of the benefits due, amounts

to discrimination in violation of Article 14 of the Constitution of

India. Yet another submission made by the counsel for the

petitioner is that as substantial part of the work for quantification

and disbursement of benefits have already been completed, there

WPC.No.36383/09 & anor.

:3 :

is absolutely no rationale in delaying the disbursement of benefits

in the manner as ordered in Ext.P8.

5. I have considered the submissions made by the counsel

for the petitioner and also the learned Standing Counsel

appearing for the respondents, who placed reliance on Ext.P8

referred to above. It is an admitted fact that the petitioners, who

being retired employees, are entitled to the benefit of Ext.P5. The

only question is whether the respondent can be faulted or this

court is to interfere on the ground that the benefit of Ext.P5 has

been inordinately delayed violating Article 14 of the Constitution

of India. Answer to this question depends upon the facts as

disclosed in Ext.P8. A reading of Ext.P8 order shows that there

are 5854 employees similar to the petitioners who have retired

from the service of the Corporation subsequent to 1.3.2006. It is

stated that in view of the paucity of manpower and

corresponding increase in the workload, there has been delay in

revising the benefits as ordered in Ext.P5. It is stated that despite

all this, with the available limited manpower, benefits have

already been quantified in respect of the employees who have

retired till November, 2006. It is stated that in view of the

WPC.No.36383/09 & anor.

:4 :

limitations in manpower and corresponding increase in the

workload and in order to ensure expeditious settlement of the

claims of the petitioners, Corporation has formulated a schedule

in terms of which the entire claims would be settled before 31st

December, 2010. The details of the schedule fixed is also given in

Ext.P8.

6. Having gone through Ext.P8 and in the absence of any

material on record to conclude that the reasons stated in Ext.P8

are either arbitrary or mala fide, I do not find any substance in

the submission made by the counsel for the petitioners. In this

situation the case does not call for interference in a

proceeding under Article 226 of the Constitution of India. I am

also not impressed by the contention raised by the counsel for the

petitioner that there is a case of discrimination. As already seen,

the benefit of Ext.P5 is due to be paid to the entire beneficiaries.

In view of the limitations pointed out by the Corporation as above,

benefits could be disbursed only in stages and benefits have been

given to one section and in so far as others are concerned, they

are not denied payment but are being paid in the manner as

stated in Ext.P8. This does not disclose any case of

WPC.No.36383/09 & anor.

:5 :

discrimination.

Writ petitions fail and are dismissed.

(ANTONY DOMINIC)
JUDGE
vi/