IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8595 of 2007(W)
1. L.FRANCIS, JIJI BHAVAN, THANNIMOODU,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS
3. THE DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :14/03/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.8595 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 14th March, 2007
JUDGMENT
Adv.Mr.K.Prabhakaran, Standing Counsel takes notice on behalf
of the K.S.R.T.C.
2. The grievance of the petitioner is that leave salary and
increment arrears which are due to him has not so far been disbursed
though several years lapsed since he retired. I do not propose to
examine the genuineness of the above grievance. Ext.P2
representation has been submitted by the petitioner before the
Managing Director of the K.S.R.T.C. The Managing Director of the
K.S.R.T.C. will take up Ext.P2, consider the same in the light of the
various grounds raised in the Writ Petition and take a decision on
Ext.P2 at the earliest and at any rate within two months of receiving
a copy of this judgment together with a copy of the Writ Petition and
all the exhibits.
The Writ Petition will stand disposed of as above.
srd PIUS C.KURIAKOSE, JUDGE