High Court Kerala High Court

V.Sreenivasan vs M.D. Ksrtc on 26 March, 2009

Kerala High Court
V.Sreenivasan vs M.D. Ksrtc on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 16879 of 1999(H)



1. V.SREENIVASAN
                      ...  Petitioner

                        Vs

1. M.D. KSRTC
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.JAMES KOSHY.N., SC. KSRTC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/03/2009

 O R D E R
                            S.SIRI JAGAN, J.
                     ==================
                        O.P.No.16879 of 1999
                     ==================
                Dated this the 26th day of March, 2009
                            J U D G M E N T

The petitioner is a retired employee of the Kerala State Road

Transport Corporation. He retired from service on 31.7.1997. Prior to

entering the service of the KSRTC, the petitioner had provisional

service. The petitioner’s grievance in this original petition is that that

provisional service is not being taken into account for the purpose of

calculating his pensionery benefits.

2. The contention of the KSRTC is that that provisional service

is computable for the purpose of fixing retirement benefits only as per

the settlement entered into in 1999, between the KSRTC and the

unions of employees. Since the petitioner retried prior to 1999, the

petitioner is not entitled to the benefit of that settlement. The

contention of the petitioner is that even prior to 1999 also provisional

service was reckonable for the purpose of pension in so far as the

Kerala Service Rules have been made applicable to the employees of

the KSRTC also. As per the Government orders issued under the KSR,

provisional service prior to 1.10.1994 is to be reckoned for the

purpose of calculating pensionary benefits. The answer of the KSRTC

to the same is that although KSR has been made applicable, the

Government order issued under the KSR has not been specifically

adopted by the KSRTC. Therefore, the same cannot be applied for the

purpose of computing retirement benefits due to the petitioner, is the

contention raised by the counsel for the KSRTC.

o.p.16879/99 2

3. I have considered the rival arguments in detail.

4. As is clear from Order No.PLB5.30232/84. dated 5.5.1984

issued by the KSRTC, Government letter No.26700/A1/82/TF&P dated

27.3.1984 authroises the Corporation to pay pension to its employees

as per KSR. Further, in respect of the employees retired from 1999

onwards, going by the decision of this Court in Idicula Abraham v.

KSRTC and Ors. [2005 (2) KLT 602], provisional service is to be

computed for the purpose of fixing retirement benefits due to the

employees of the KSRTC. The Supreme Court has in several decisions

held that for the purpose of retirement benefits, fixation of cut of dates

would be discriminatory. In any event, since the KSR is made

applicable to the employees of the KSRTC, the petitioner would be

entitled to computation of provisional service also for the purpose of

pension. In the above circumstances, even without going into the

question as to whether without the Government orders issued under

the KSR having been specifically adopted by the KSRTC, such orders

are applicable to the employees of the KSRTC, I direct that the

petitioner be paid retirement benefits taking into account his

provisional service also. Orders in this regard shall be passed and

arrears disbursed within three months from the date of receipt of a

certified copy of this judgment.

sdk+                                             S.SIRI JAGAN, JUDGE

                         S.SIRI JAGAN, J.

                    ==================

                     O.P.No.16879 of 1999-H

                    ==================




                         J U D G M E N T


26th March, 2009