IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13887 of 2007(C)
1. T.K.PADMANABHAN, S/O. GOPALAN,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE ASSISTANT TRANSPORT OFFICER,
3. KERALA STATE TRANSPORT WORKERS'
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :10/06/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.13887 OF 2007
-------------------------------------------
Dated this the 10th day of June, 2009
JUDGMENT
The petitioner was an employee of the Kerala State Road
Transport Corporation. He retired. The counter affidavit of the
third respondent society shows that it was the KSRTC which
made the recovery but it refused to pay to the society amounts
which were due to the society as recoverables from the
petitioner in terms of Section 37 agreement. The counter
affidavit clearly establish that the KSRTC has to return to the
petitioner an amount of Rs.17,864/-. Let that amount with
interest at 6% from 25.4.2007, the date of this writ petition, be
disbursed to the petitioner within a period of 45 days from the
date of receipt of a copy of this judgment. The writ petition is
ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.12/6.