High Court Kerala High Court

N.Soman Pillai vs Kerala State Road Transport … on 17 December, 2008

Kerala High Court
N.Soman Pillai vs Kerala State Road Transport … on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30399 of 2008(R)


1. N.SOMAN PILLAI, (PPO NO.40506)
                      ...  Petitioner
2. K.G. MATHAIKUTTY (PPO NO. 41434),

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.N.SASIDHARAN UNNITHAN

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/12/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.30399 OF 2008
               ----------------------------------------
             Dated this the 17th day of December, 2008

                            JUDGMENT

The petitioners are retired employees of the Kerala State

Road Transport Corporation. They filed this writ petition seeking

a direction to the Corporation to disburse Provident Fund amount,

Staff Welfare Fund amount, arrears of salary and festival

allowance due to the petitioners. At the time of admission, I had

directed the respondent to pay the Provident Fund and Staff

Welfare Fund amount due to the petitioners within one month.

The said amount has already been paid.

2. While they were in service, the 2nd petitioner was

imposed with punishment of bar of increment, which was later on

modified to one of censure. As a result the 2nd petitioner became

entitled to payment of arrears of salary on account of

withholding of increment prior to conversion of the punishment in

the censure. The 2nd petitioner is also entitled to festival

allowance for the year 2003-2004 is the claim raised. Detailing

these grievances, the 2nd petitioner has filed Ext.P2

W.P.(c) No.30399/2008 2

representation before the respondent. The petitioners seek a

direction to the respondent to consider and pass orders on

Ext.P2 expeditiously.

3. I have heard the learned Standing Counsel

appearing for the respondent also.

In the facts and circumstances of the case, I dispose of

this writ petition with a direction to the respondent to consider

and pass orders on Ext.P2 as expeditiously as possible, at any

rate, within a period of one month from the date of receipt of a

copy of this judgment. The petitioners shall forward a

certified copy of this judgment along with a copy of the writ

petition to the respondent for compliance.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c) No.30399/2008 3