IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1789 of 2007(K)
1. SASANKAN.G.,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :16/01/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 1789 OF 2007
-----------------------------------
Dated this the 16th day of January, 2007
JUDGMENT
Having regard to the grounds raised and the submissions of
Sri.K.P. Rajeevan, learned counsel for the petitioner and those of
Sri.K.Prabhakaran, learned Standing Counsel for the K.S.R.T.C., this
Writ Petition will stand disposed of in the following terms:
The respondent will release all the amounts which are due to the
petitioner on account of Provident Fund closure together with statutory
interest till date of payment and also on account of Staff Welfare Fund
within two months of the petitioner producing a copy of this judgment
before the respondent.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2