IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28441 of 2008(J)
1. V.K.BABU, S/O.KUMARAN, VADAKKE
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
2. FINANCIAL ADVISOR AND CHIEF ACCOUNTS
3. ASST. PERSONAL OFFICER (PENSION),
4. ASST.TRANSPORT OFFICER, KSRTC, ADOOR.
For Petitioner :SRI.ANANDARAJAN.N
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/11/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 28441 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 20th November, 2008.
J U D G M E N T
The petitioner is a retired employee of the Kerala State Road
Transport Corporation. His grievance in this writ petition is that his
provisional service prior to the regular service has not been reckoned
for the purpose of computation of pensionary benefits, which, the
petitioner submits that the petitioner is entitled to, in view of Ext. P6
order. The petitioner has filed Ext. P7 representation in this regard.
The petitioner seeks a direction to the 1st respondent to consider and
pass orders on Ext. P7 expeditiously, taking into account Ext. P6.
2. I have heard the standing counsel for the Corporation also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
pass orders on Ext. P7, as expeditiously as possible, at any rate,
within one month from the date of receipt of a copy of this judgment,
after affording an opportunity of being heard to the petitioner. The
petitioner would be free to rely on Ext. P6 or any other document,
applicability of which shall also be considered by the 1st respondent
while passing orders on Ext. P7.
Sd/- S. Siri Jagan, Judge.
Tds/