IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 322 of 2009()
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Petitioner
Vs
1. A.KAMAL, RETD. SUPERINTENDENT, KSRTC,
... Respondent
For Petitioner :SHRI.JOHNSON P.JOHN, SC, KSRTC
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :12/02/2009
O R D E R
KURIAN JOSEPH &
S.S.SATHEESACHANDRAN, JJ.
-------------------------------------------------
W.A.No.322 of 2009
--------------------------------------------------
Dated this the 12th day of February, 2009
JUDGMENT
Kurian Joseph,J.
Appellant/Kerala State Road Transport Corporation is the
respondent in W.P.(C) No.37076/08. It is aggrieved by the
direction issued by the learned Single Judge to disburse the
retirement benefits to the writ petitioner overlooking the
priority, observing also that the disbursement shall not be out
of the 10% earmarked for disbursement of the retirement
benefits. We are afraid, in view of the direction issued by the
Division Bench of this Court and by the Apex Court with regard
to the disbursement of the retirement benefits, this court will
not be justified in issuing such a direction. The disbursement
of the retirement benefits to the employees of the KSRTC is to
be made, as per the decisions referred to above, out of the
10% of the income set apart specifically for the same, unless
otherwise permitted by the Supreme Court, since the Supreme
Court is now in seizin of the entire issue. The learned Single
Judge having found that the petitioner is entitled for an out of
turn treatment, we direct the appellant to disburse the
W.A.No.322/2009
: 2 :
benefits as directed by the learned Single Judge from out of the
10% set apart for disbursement of the retirement benefits, within
ten days from the date of production of a copy of the judgment by
the petitioner. Subject to the above modification, the Writ Appeal
is disposed of.
(KURIAN JOSEPH, JUDGE)
(S.S.SATHEESACHANDRAN, JUDGE)
ahg.
KURIAN JOSEPH &
S.S.SATHEESACHANDRAN, JJ.
—————————
W.A.No.322 of 2009
—————————-
JUDGMENT
12th February, 2009