High Court Kerala High Court

P.V. Mathai vs The Kerala State Road Transport on 14 November, 2007

Kerala High Court
P.V. Mathai vs The Kerala State Road Transport on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25023 of 2007(D)


1. P.V. MATHAI,S/O. VARGHESE,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANACIAL ADVISOR AND CHIEF

3. THE ASST. ACCOUNTS OFFICER (PENSION

4. THE ASSISTANT TRANSPORT OFFICER,

5. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.K.P.JUSTINE

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :14/11/2007

 O R D E R
          THOTTATHIL B. RADHAKRISHNAN, J
                        -------------------
                    W.P.(C). 25023/2007
                       --------------------
         Dated this the 14th day of November, 2007

                        JUDGMENT

Heard the learned counsel for the petitioner and the

learned Standing Counsel for the K.S.R.T.C.

2. Petitioner challenges Exts.P6 and P7.

3. Petitioner retired from service on 31.7.1999. Ext.P6

show cause notice is issued on 3.4.2003. Ext.P7 is issued

only on 14.9.2007. Obviously therefore, the liability of the

petitioner was not fixed within a period of three years

after his retirement. Even Ext.P6 show cause notice is

after the period of three years. Hence the fixation of

liability and recovery, if any, is unsustainable in view of

Rule 3 of KSR, Part-III, which applies to K.S.R.T.C

employees also.

4. In the result, Exts.P6 and P7 are quashed to the

extent they impose recoveries against the petitioner. As a

consequence it is directed that all retirement benefits due

W.P.(C).25023/2007
2

to the petitioner shall be released within an outer limit of

three months from the date of receipt of a copy of this

judgment.

The writ petition is disposed of as above.

THOTTATHIL B. RADHAKRISHNAN
Judge

mrcs