IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1121 of 2008(H)
1. THE MANAGING DIRECTOR,
... Petitioner
Vs
1. K.B.SUKUMARAN NAIR,
... Respondent
For Petitioner :SHRI.JOHNSON P.JOHN, SC, KSRTC
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :08/02/2008
O R D E R
S. SIRI JAGAN, J.
-----------------------------------------------
W.P.(C)Nos.1121, 1138 & 1139 OF 2008
-------------------------------------------------
Dated this the 8th day of February, 2008
JUDGMENT
In all these cases the Kerala State Road Transport
Corporation challenges orders of the Lok Ayukta by which the
Loak Ayukta has directed payment of retirement benefits to three
of its employees notwithstanding the scheme framed by a
Division Bench of this Court directing disbursal of retirement
benefits in accordance with the priority of date of retirement. A
Division Bench of this Court in The Managing Director, KSRTC
Vs. T. Padmavathy [2008 (1) ILR Kerala 378] has held that
although the Lok Ayukta has jurisdiction to entertain applications
for retirement benefits, the Lok Ayukta cannot pass orders
against the scheme framed by the Division Bench of this Court.
Following that judgment, these writ petitions are allowed and the
impugned orders are quashed.
S. SIRI JAGAN, JUDGE
Acd