High Court Kerala High Court

S.Brahmanayakam vs Kerala State Road Transport … on 18 September, 2009

Kerala High Court
S.Brahmanayakam vs Kerala State Road Transport … on 18 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25699 of 2007(H)


1. S.BRAHMANAYAKAM,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. EXECUTIVE DIRECTOR(OPERATIONS),

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :18/09/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   W.P(C).No.25699 OF 2007
                  -------------------------------------------
           Dated this the 18th day of September, 2009


                              JUDGMENT

The petitioner seeks a direction in relation to seniority.

With the passage of time, he had retired from service. All that

remains is for the employer to hear the petitioner in relation to

his claim and conclude as to whether he would be entitled to any

particular placement which would enable him to draw better

retiral benefits. Taking this into consideration, the request of

the learned counsel for the petitioner that Ext.P11 may be

directed to be considered is acceded to and it is directed that

Ext.P11 will be taken up, considered and disposed of within an

outer limit of three months from the date of receipt of a copy of

this judgment. The writ petition is ordered accordingly. All

other issues are left open.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.22/9.