High Court Kerala High Court

M.Abdul Azeez vs The Kerala State Road Transport on 5 February, 2010

Kerala High Court
M.Abdul Azeez vs The Kerala State Road Transport on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1736 of 2010(N)


1. M.ABDUL AZEEZ,(S/O.MOHAMMEDKUTTY)
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS

3. THE ASSISTANT TRANSPORT OFFICER,

4. THE SECRETARY,KERALA STATE TRANSPORT

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  :SRI.N.UNNIKRISHNAN,SC KSTW CO.OP SOCIET

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.1736 OF 2010 (N)
              --------------------------------------------------
           Dated this the 5th day of February, 2010

                           J U D G M E N T

Petitioner was an employee of the KSRTC. He retired from

service on 30.4.2005. Petitioner had certain liabilities to the 4th

respondent. In terms of Section 37 of the Co-operative Societies

Act, KSRTC will recover the amount in instalments from the salary

of the petitioner and pay over to the Society. It is stated that though

KSRTC recovered the amounts from the salary in time, remittance

was made to the Society only belatedly. It is stated that the delayed

remittance as a result of the Society realized interest from the

petitioner. Petitioner submits that such liability for interest occurred

only because of the default of the KSRTC in making timely

remittance to the Society. According to him, Rs.9627/- is the excess

amount that was realized by the Society, which the KSRTC should

refund to him.

2. The society has filed a counter affidavit where they

concede that an amount of Rs.9627/- was realized towards

overdue interest and the Society further states that Rs.9627/- is

WPC.No.1736 /2010
:2 :

repayable by the KSRTC to the petitioner as the additional liability

was caused, on account only of the default of the KSRTC. Therefore,

if such liability was fastened on the petitioner, because of the

default of the KSRTC, is responsible to compensate the petitioner.

3. Therefore respondents 1 to 3 are directed to verify the

accounts and if is found that there has been belated remittance to

the 4th respondent, the overdue interest which the petitioner had to

pay on account of such default of the KSRTC, should be quantified

and refunded to the petitioner. The aforesaid process should be

completed as expeditiously as possible and at any rate within 8

weeks from the date of production of a copy of the judgment.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No.1736 /2010
:3 :