High Court Kerala High Court

M.Raveendran vs Kerala State Road Transport … on 27 January, 2011

Kerala High Court
M.Raveendran vs Kerala State Road Transport … on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2663 of 2011(G)


1. M.RAVEENDRAN, R.G.VILLA, PAROTTUKONAM,
                      ...  Petitioner
2. P.SALEEM, SHAMMER NIVAS, CHAKKALAMUKKU
3. B.JYOTHISH KUMAR, T.C. 11/1144,
4. K.SUDARSANAN, AISWARIYA, DEVASWOM LANE,
5. T.BABUKUTTAN NAIR, UTHRADOM,
6. A.RAVEENDRAN, CHERUVILAKATHU VEEDU,
7. P.SUKUMARA PILLAI, PANAYIL PUTHEN VEEDU,

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

                For Petitioner  :SRI.N.SASIDHARAN UNNITHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :27/01/2011

 O R D E R
                            C.T. RAVIKUMAR, J.
                     --------------------------------------------
                      W.P.(C). NOs.2663, 2752, 2753,
                            2757 & 2758 OF 2011
                     --------------------------------------------

                   Dated this the 27th day of January, 2011

                                  JUDGMENT

Since common facts and issues involve in these Writ Petitions, they

were heard jointly and are disposed by this common judgment.

The issue involved in these Writ Petitions pertains to the entitlement

of the petitioners who are retired employees of the Kerala State Road

Transport Corporation (for short ‘the Corporation’) to get 1997 pay

revision benefits in terms of the bipartite settlement executed between the

employees and the Corporation with effect from 1.3.1997 to 31.10.1999.

2. I have heard the learned counsel for the petitioners and also

the learned standing counsel appearing for the respondents. The learned

counsel for the petitioners submitted that on identical claims by similarly

situated retirees from the service of the Corporation, this Court directed the

respondents to grant pay revision benefits for the aforesaid period as per

judgment in W.P.(C).No. 34325 of 2010 and connected matters. The

contention is that in view of the said decision, the petitioners are also

entitled to get similar benefits. The learned standing counsel appearing for

W.P.(C) NOs.2663, 2752, 2753,
2757 & 2758 OF 2011 2

the respondents also endorsed the view that the matter in issue is squarely

covered in favour of the petitioners. In view of the said indisputable

position obtained in this case, these Writ Petitions are disposed of with a

direction to the respondents to disburse 1997 pay revision benefits in terms

of the bipartite settlement dated 28.11.2008 to the petitioners and to grant

them arrears of pay revision with effect from 1.3.1997 to 31.10.1999

expeditiously, at any rate, within a period of six months from the date of

receipt of a copy of this judgment. In case of failure on the part of the

respondents to disburse the amount payable to the petitioners within the

above stipulated time, the same would carry interest at the rate 8.5% per

annum.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NOs.2663, 2752, 2753,
2757 & 2758 OF 2011 3

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010

W.P.(C) NOs.2663, 2752, 2753,
2757 & 2758 OF 2011 4