Kerala High Court
V.K. Raveendran vs The Managing Director on 24 November, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30414 of 2006(U)
1. V.K. RAVEENDRAN, S/O.LATE KRISHNAN NAIR,
... Petitioner
2. M.K.NARAYANAN, S/O.M.M.KRISHNAN,
3. P.C. PETER, S/O.P.P. CHUMMAR,
4. P.K. BALASUBRAMANIYAN, S/O.P.K.KRISHNAN,
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE DISTRICT TRANSPORT OFFICER,
3. THE ASSISTANT TRANSPORT OFFICER,
4. THE STAFF WELFARE FUND COMMITTEE,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :24/11/2006
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.30414 of 2006
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 24th November, 2006
JUDGMENT
Having regard to the submissions of Mr.C.A.Chacko, learned
counsel for the petitioners and those of Mr.K.Prabhakaran, learned
Standing Counsel for the K.S.R.T.C., this Writ Petition will stand
disposed of in the following terms:
The K.S.R.T.C. shall pay all the amounts due to the petitioners
on account of P.F.Closure together with statutory interest till date of
payment and also on account of Staff Welfare Fund within two months
of their receiving a copy of this judgment.
srd PIUS C.KURIAKOSE, JUDGE