IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 342 of 2009()
1. KERALA STATE ROAD TRANSPORT
... Petitioner
Vs
1. T.M. JAYACHANDRAN,
... 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 :13/02/2009
O R D E R
KURIAN JOSEPH & S.S.SATHEESACHANDRAN, JJ.
----------------------------------------------
W.A. No.342 of 2009
----------------------------------------------
Dated 13th February, 2009.
J U D G M E N T
Kurian Joseph, J.
Appellant/Kerala State Road Transport Corporation is
the respondent in W.P.(C) No.35522/08. 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 benefits as directed by the learned
WA NO.342/09 2
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.
tgs
KURIAN JOSEPH &
S.S.SATHEESACHANDRAN, JJ
———————————————-
W.A. No.342 of 2009
———————————————-
J U D G M E N T
Dated 13th February, 2009.