High Court Kerala High Court

K.Vijayan vs Kerala State Road Transport on 10 February, 2009

Kerala High Court
K.Vijayan vs Kerala State Road Transport on 10 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2488 of 2009(U)


1. K.VIJAYAN, PUTHUVAL PUTHAN VEEDU,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.N.SASIDHARAN UNNITHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/02/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 2488 of 2009
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 10th February, 2009.

                            J U D G M E N T

The petitioner, a retired employee of the Kerala State Road

Transport Corporation, is aggrieved by non-payment of arrears of

leave salary due to him. The learned standing counsel for the

Corporation submits that the same could not be paid only because of

paucity of funds.

Having taken into account the contentions of both sides, I

dispose of this writ petition with a direction to the Corporation to pay

arrears of leave salary due to the petitioner as expeditiously as

possible, at any rate, within two months from the date of receipt of a

copy of this judgment.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.