High Court Kerala High Court

P.N.Gopidas vs The Kerala State Road Transport on 15 December, 2010

Kerala High Court
P.N.Gopidas vs The Kerala State Road Transport on 15 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37346 of 2010(P)


1. P.N.GOPIDAS, KIZHAKKECHEPPANNOOR,
                      ...  Petitioner
2. K.T.VARGHESE, KANAKKALIL, MANARCAD P.O.,
3. A.T.MOHANAN NAIR, POURNAMY AMBATTU VEEDU
4. K.K.GEORGE, KATTUMATTATHIL, SOUTH
5. V.K.AJITHA KUMARY, MAHITHA,
6. K.CHERIYAN KURIAN, KIZHAKKEL HOUSE,
7. K.RAVEENDRAN, VALUPARAMBIL VEEDU,

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS

3. THE PERSONNEL OFFICER (PENSION),

4. THE DISTRICT TRANSPORT OFFICER,

5. THE DISTRICT TRANSPORT OFFICER,

6. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/12/2010

 O R D E R
                       ANTONY DOMINIC, J.
                      ================
                  W.P.(C) NO. 37346 OF 2010
                =====================

          Dated this the 15th day of December, 2010

                           J U D G M E N T

Petitioners are retired employees of the KSRTC. They have

filed this writ petition claiming the benefit of revised pensionary

benefits w.e.f. 01/04/2009. The issue similar to the one claimed

by the petitioners has already been decided by this court in

Ext.P10 and other judgments and therefore the petitioners are

entitled to succeed.

Accordingly, the writ petition is disposed of directing that

the respondents shall compute the revised pensionary benefits

payable to the petitioners w.e.f. 01/04/2009 under the settlement

concluded on 28/11/2008. This shall be disbursed as expeditiously

as possible at any rate within one month of production of a copy

of this judgment. It is clarified that in the event of non payment as

above, petitioners are entitled to interest at the rate of 6% from

1/6/2009.

ANTONY DOMINIC, JUDGE
Rp