IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29254 of 2003(G)
1. SATHYANESAN
... Petitioner
Vs
1. THE KSRTC
... Respondent
For Petitioner :SRI.VAZHUTHACAUD R.NARENDRAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/10/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.29254 of 2003
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of October, 2010
J U D G M E N T
The petitioner is a retired employee of the Kerala State
Road Transport Corporation. In this writ petition, the
petitioner claims reckoning of his provisional service prior
to his entering regular service as qualifying service for
pension. He would be entitled to count such provisional
service for the purpose of pension only if that provisional
service was continuous and was followed by regular service
without interruption. A statement has been filed by the
K.S.R.T.C., wherein it has been stated that, he was
appointed provisionally through Employment Exchange on
daily wages and on completion of every 89 days his service
had been terminated. His regular service started only from
04.12.1975 after a period of 18 months from the date of
termination of his provisional service is the contention
raised in the statement. This is not disputed by the
W.P.(C)No.29254 of 2003
-2-
petitioner. That being so, such provisional service is not
liable to be counted for the purpose of reckoning qualifying
service for retirement benefits of the petitioner. Therefore,
there is no merit in this writ petition and accordingly the
same is dismissed.
S. SIRI JAGAN
JUDGE
shg/