High Court Kerala High Court

Kerala State Road Transport Corpn vs V.Ravi on 18 January, 2010

Kerala High Court
Kerala State Road Transport Corpn vs V.Ravi on 18 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2315 of 2008()


1.  KERALA STATE ROAD TRANSPORT CORPN.
                      ...  Petitioner

                        Vs



1. V.RAVI, RETIRED DRIVER FROM
                       ...       Respondent

2. THE SECRETARY, KERALA STATE ELECTRICITY

3. THE CHIEF ENGINEER (HRM), KSEB,

                For Petitioner  :SHRI.JOHNSON P.JOHN, SC, KSRTC

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :18/01/2010

 O R D E R
      K. BALAKRISHNAN NAIR & C.T.RAVIKUMAR, JJ.

                  ------------------------------
                      W.A.NO.2315/2008
                  ------------------------------

              Dated this, the 18th day of January, 2010


                           JUDGMENT

Balakrishnan Nair, J.

The 1st respondent in the Writ Petition, the Kerala State

Road Transport Corporation (hereinafter referred to as “KSRTC”)

is the appellant. The 1st respondent herein was the writ

petitioner.

2. The brief facts of the case are the following:

The 1st respondent had worked in the KSRTC as driver from

16.6.1981 to 14.10.1994. Thereafter, he was advised for

appointment by the Public Service Commission as Driver in the

Kerala State Electricity Board (hereinafter referred to as

“KSEB”). Therefore, he resigned from the KSRTC and joined the

KSEB on 8.12.1994. He retired from service on 28.2.2005. The

KSEB did not reckon his past service in the KSRTC for the

purpose of grant of pensionary benefits. As per the relevant

orders in force, if the KSRTC remits the pro-rata pensionary

WA No.2315/2008

– 2 –

benefits for the service rendered by the 1st respondent in the

KSRTC, the KSEB will count that service also for pensionary

benefits. So, the 1st respondent moved the KSRTC for the said

purpose. But, his representation was rejected by Ext.P11

communication dated 27.07.2007. So, the Writ Petition was

filed, challenging Ext.P11 and seeking consequential reliefs.

3. The relevant portion of Ext.P11 reads as follows:

“In this context I may inform that you have left

the Corporation and joined in K.S.E.B on 7/12/94

without submitting resignation letter to KSRTC. The

Corporation came to know about your resignation

only when you filed the above WP(C) before the

Hon’ble High Court of Kerala. The K.S.R.T.C can

consider your request for terminal benefits only if

you submit your resignation letter to the Corporation

in the prescribed proforma and clearing liabilities, if

any, outstanding against you including cost of

damage amounting to Rs.24,420/- in connection with

an accident dtd. 15/9/94.

However an amount of Rs.13,817/- has been

already paid to you towards P.F closure with interest

in view of his prayer before the Hon’ble High Court to

that effect. As per rule ’29’ Part III KSR resignation

WA No.2315/2008

– 3 –

of the service entails forfeiture of past service.

Hence you are not eligible for service Gratuity.”

Going by the above quoted portion of the communication, it

would appear that according to the KSRTC, the 1st respondent

has not properly resigned from it and therefore, he should

submit a proper resignation letter. He should also remit an

amount of Rs.24,420/-, which is the cost of damages suffered

by the KSRTC, arising out of an accident involving the vehicle

driven by him. The last part of the above quoted portion of the

impugned communication would show that since he has

resigned from the KSRTC, his past service is forfeited. Mention

is made of refund of PF closure amount also.

4. Regarding resignation, the KSRTC cannot blow hot and

cold by the same breath. It says, the 1st respondent has not

resigned properly and therefore, he should submit a resignation

letter. Later, it is said, since he has resigned, his past service is

forfeited. The KSRTC has already stopped the practice of

recovering damages from the drivers of its vehicles to recoup

the amount it has to pay in the claims made before the Motor

WA No.2315/2008

– 4 –

Accidents Claims Tribunals. Therefore, there is no justification

for the KSRTC to insist that the 1st respondent/writ petitioner

should pay Rs.24,420/-. In view of Rule 29(b) read with Note 2

under Rule 11 of Part III of the Kerala Service Rules, there is no

bar in reckoning the service rendered by the 1st respondent in

the KSRTC. The stand of the appellant that the said service will

stand forfeited by reason of his resignation, is plainly untenable.

In view of the above position, we find no reason to

interfere with the judgment under appeal. Accordingly, the Writ

Appeal is dismissed.

K. Balakrishnan Nair,
Judge.

C.T.Ravikumar,
Judge.

nm.