IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35029 of 2010(C)
1. M.P.MONY, AMBAT HOUSE,
... Petitioner
2. P.V.VELAYUDHAN, PADINJAROODAN HOUSE,
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF ACCOUNTS
3. THE ASSISTANT PERSONNEL OFFICER,
4. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.C.V.MILTON
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :23/11/2010
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.35029 of 2010
-----------------------------------------
Dated this the 23rd day of November, 2010
JUDGMENT
The petitioners are former employees of the Kerala State
Road Transport Corporation. They retired from service on
31.3.2010 and 31.3.2009 respectively. In this writ petition the
petitioners seek expeditious payment of terminal leave surrender
salary on the ground that if the payment of terminal leave
surrender salary is delayed they will be put to serious prejudice.
2. Sri.V.V.Nandagopal Nambiar, learned standing counsel
appearing for the Corporation, submitted that the Corporation will
take steps to disburse the terminal leave surrender salary to the
petitioners expeditiously. In the light of the said submission I
dispose of the writ petition with a direction to the 1st respondent
to take steps to draw and disburse terminal leave surrender salary
to the petitioners expeditiously and in any event within two
months from the date on which the petitioners produce a certified
copy of the judgment before the Managing Director of the
Corporation.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.35029 of 2010
—————————-
JUDGMENT
23rd November, 2010