IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34751 of 2009(L)
1. S.SASIDHARAN NAIR,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
2. THE EXECUTIVE DIRECTOR,
3. THE KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.D.SAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/12/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO.34751 OF 2009
............................................
DATED THIS THE 3rd DAY OF DECEMBER, 2009
JUDGMENT
The petitioner, a retired KSRTC employee
claims that he is entitled to regularisation of
pensionary benefits on the basis of Ext.P3
appointment order. That is a matter which the
petitioner has raised before the management
before moving this court for directions. The
petitioner does not show any decision having
been issued by the management adverse to his
interest. Therefore, without expressing
anything on merits, this writ petition is
dismissed, leaving the petitioner with liberty
to seek relief from the management at the first
instance.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
2
lgk/4/12