IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1845 of 2008()
1. THE MANAGING DIRECTOR,
... Petitioner
Vs
1. SRI.T.J. FRANCIS, RETIRED DRIVER,
... Respondent
For Petitioner :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :05/09/2008
O R D E R
J.B. KOSHY & THOMAS P.JOSEPH, JJ.
------------------------------------------------------------
W.A. NOS: 1845, 1847, 1849,
1850, 1851, 1852, 1854, 1855,
1856 & 1857 OF 2008
-----------------------------------------------------------
Dated this the 5th September, 2008.
JUDGMENT
Koshy, J.
Writ petitioners retired from the service during the period from
1997 onwards. On 13/4/1999 by bipartite settlement pay revision
agreement was executed retrospectively from 1.3.1997. In the above
there was a clause as follows:-
“Pay revision arrears with effect from 1.3.1997 or
opted date if any, will be credited to provident fund for a
period of four years. Advances in respect of this amount
from Provident Fund will be allowed only after that period.
The I and II Interim Relief reckoned for fixation will be
deducted from the arrears since the same are reckoned
notionally for fixation alone. In case of retiring employees
the arrears will be released at the time of retirement.
(emphasis added).”
2. The amount has to be credited to the provident fund for four
years and in case of retiring employees arrears will be released at the
time of retirement. These retired employees were not paid its benefits
on the basis of the pay revision settlement, even after eight years. Now
it is also submitted that negotiations of new pay revision settlement is
going on. The Lok Ayukta has started proceedings for non-compliance
of settlement by Ext.P3. The learned Judge held that before effecting
new pay revision settlement the above arrears should be paid to the
retired employees. The learned Judge also found that there is no
W.A.Nos: 1845/08 etc. 2
justification in not paying the amount to the retired employees. We see
no ground to interfere with the same. However, we make a rider that
petitioners can enter into a new settlement but that shall not be
implemented before the entire arrears on the basis of settlement are
paid to the retired employees.
Writ appeals are disposed of with the above direction.
J.B.KOSHY
Judge
THOMAS P. JOSEPH
jj Judge
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: