Kerala High Court
Kerala State Transport Employees … vs Kerala State Road Trtansport … on 26 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1383 of 2004(M)
1. KERALA STATE TRANSPORT EMPLOYEES UNION
... Petitioner
2. T.A.JOB, AGED 53 YEARS, S/O.T.V.ANTONY,
Vs
1. KERALA STATE ROAD TRTANSPORT CORPORATION
... Respondent
2. STATE OF KERALA
For Petitioner :SRI.P.JAYAKUMAR
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) NO. 1383 OF 2004
---------------------------------------
Dated this the 26th day of November, 2007.
J U D G M E N T
Prayer in this writ petition is for a direction to the first
respondent to consider Exhibit P4 representation in the matter of
payment of Dearness Allowance as per Exhibit P1 agreement. In
case no orders have been passed on Exhibit P4, the petitioners
may produce a copy of this judgment before the first respondent,
in which case, appropriate action in accordance with law in the
matter will be taken by the said respondent within a period of
another four months.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp