IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6357 of 2009(L)
1. P.ANTONY, THEKKEVETTIL PUTHEN VEEDU
... Petitioner
Vs
1. KERALA STATE ROAD CORPORATION,
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :21/05/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 6357 OF 2009
............................................
DATED THIS THE 21st DAY OF MAY, 2009
JUDGMENT
The petitioner was an employee of the KSRTC. Before
demitting the office on superannuation, he faced disciplinary
proceedings. That has concluded by issuance of Ext.P1 which
finalises the disciplinary proceedings and also states as to how
the period during which he was absent has to be treated. This
means that the pension that may be due to the petitioner in
terms of the relevant statutory provisions and other yardsticks is
to be fixed without delay. There was an interim order on
23.3.2009 directing that the amounts due from Staff Welfare
Fund be disbursed. It is stated that such amount has already
been paid. In the aforesaid circumstances, this writ petition is
allowed, directing that the final pension due to the petitioner shall
be fixed within a period of 45 days from now and arrears of leave
salary and final pension due shall be released to him within a
period of one month thereafter.
WP(C) 6357/2009 2
Writ petition ordered accordingly.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/22/5