IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6175 of 2009(N)
1. M.V.VARGHESE
... Petitioner
Vs
1. K.S.R.T.C.& ANOTHER
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/02/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 6175 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 26th February, 2009.
J U D G M E N T
The petitioner retired from the service of the Kerala State Road
Transport Corporation on 30-6-1997. According to the petitioner,
prior to entering regular service, the petitioner had service as a
reserve driver. That service was not reckoned for the purpose of
computing the retirement benefits. According to the petitioner, the
said service is also liable to be reckoned for that purpose. The
petitioner submits that the petitioner is entitled to arrears of pay
revision and terminal leave surrender salary also. Seeking that relief,
the petitioner has filed Ext. P2 representation before the 1st
respondent. The petitioner now confines his relief for a direction to
the 1st respondent to consider and pass orders on Ext. P2
expeditiously.
2. I have heard the learned standing counsel appearing for the
Kerala State Road Transport Corporation also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
pass orders on Ext. P2 as expeditiously as possible, at any rate, within
two months from the date of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.