IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31684 of 2010(I)
1. P.J.VARGHESE, AGED 58 YEARS
... Petitioner
2. V.K.THILAKAN, VELIYIL VEEDU
3. K.J.ANTONY, SOODRAPONVELI HOUSE
4. T.J.SEBASTIAN
5. K.VIJAYAN PILLAI, NIKUNJAM,
6. N.BALAKRISHNA PILLAI
7. A.P.JAYAPRAKASH
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS
3. ASSISTANT TRANSPORT OFFICER
For Petitioner :SRI.K.P.JUSTINE (KARIPAT)
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :15/10/2010
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.31684 of 2010
-----------------------------------------
Dated this the 15th day of October, 2010
JUDGMENT
The petitioners are former employees of the Kerala State Road
Transport Corporation, hereinafter referred to as the Corporation for
short. They retired from service on 31.3.2007, 30.4.2007.
31.10.2006, 31.10.2006, 30.6.2007, 31.5.2007 and 31.10.2006
respectively. After the petitioners retired from service, pursuant to a
bilateral agreement entered into between the Corporation and its
employees their pensionary benefits were revised with effect from
1.3.2006 subject to the condition that the monetary benefits will be
paid only with effect from 1.4.2009. In this writ petition, the
petitioners claim payment of the revised pensionary benefits with
effect from 1.4.2009 in terms of the aforesaid settlement.
2. Sri.V.V.Nandagopal Nambiar, learned standing counsel
appearing for the Corporation submits that the issue raised by the
petitioners is covered in their favour by Ext.P3 judgment of a Division
Bench of this Court and that the Corporation will determine the revised
pensionary benefits payable to the petitioners and disburse the arrears
with effect from 1.4.2009 expeditiously.
In the light of the said submission I dispose of the writ petition
W.P(C).No.31684 of 2010
: 2 :
with a direction to the respondents to compute the revised pensionary
benefits payable to the petitioners with effect from 1.4.2009 under the
settlement concluded on 28.11.2008 and to disburse the arrears
expeditiously and in any event within one month from the date of
receipt of a certified copy of this judgment. It is clarified that if
payment as directed above is not made within the time limit of one
month, the arrears of pension payable to the petitioners will carry
simple interest at the rate of 6% per annum from 1.6.2009. Needless
to say the respondents shall continue to pay revised pension to the
petitioners.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.31684 of 2010
—————————-
JUDGMENT
15th October, 2010