High Court Kerala High Court

P. Surendran vs The K.S.R.T.C on 9 February, 2007

Kerala High Court
P. Surendran vs The K.S.R.T.C on 9 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4449 of 2007(D)


1. P. SURENDRAN, S/O. MUNDAN,
                      ...  Petitioner

                        Vs



1. THE K.S.R.T.C.,
                       ...       Respondent

2. THE ASSISTANT TRANSPORT OFFICER,

                For Petitioner  :SRI.N.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :09/02/2007

 O R D E R
                             PIUS C. KURIAKOSE, J.

                              -------------------------------

                            W.P.(C) No. 4449 OF 2007

                            -----------------------------------

                    Dated this the 9th day of February, 2007


                                     JUDGMENT

Sri.K. Prabhanandan, Standing Counsel takes notice.

2. The grievance of the petitioner, who is a driver in the KSRTC

and is unable to attend line duty on account of serious health problems,

is that the KSRTC is not taking any decision on Exts.P5 and P7

representations through which he has sought for continuance of light

duty and also for category change.

3. The learned Standing Counsel for the Corporation is correct in

his submission that without concurrence of the Public Service

Commission, it will not be possible for the KSRTC to allow category

change. Mr.Unnikrishnan, learned counsel for the petitioner submits

that it is for the KSRTC to seek the concurrence of the Public Service

Commission, once they are convinced about the genuineness of the

claim. The above submission of Sri.Unnikrishnan is also correct.

I do not propose to go into the merits of the claim since Exts.P5

and P7 are pending before the Managing Director of the KSRTC. This

Writ Petition will stand disposed of directing the KSRTC to take an early

decision on Exts.P5 and P7. i.e., at any rate within one month of

receiving copy of this judgment and copies of relevant exhibits. Till such

WPC No.4449 of 2007

2

time as a decision is taken on Exts.P5 and P7, the petitioner shall be

assigned only light duties.

PIUS C. KURIAKOSE, JUDGE

btt

WPC No.4449 of 2007

3