IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1992 of 2007(K)
1. V.K.PURUSHOTHAMAN, (RETD. MECHANIC),
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. MANAGING DIRECTOR,
For Petitioner :SRI.M.VIJAYAKUMAR
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :17/01/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.1992 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 17th January, 2007
JUDGMENT
Mr.Johnson P.John, Standing Counsel takes notice on behalf of
the K.S.R.T.C.
2. Heard Mr.M.Vijayakumar, learned counsel for the petitioner
and Mr.Johnson P.John, Standing Counsel for the K.S.R.T.C.
3. Having regard to the submissions made and the materials
placed on record, this Writ Petition will stand disposed of with the
following directions:
1. The respondents will release to the petitioner all the amounts
due to him on account of Provident Fund together with statutory
interest till date of payment and also on account of Staff Welfare
Fund within two months of receiving a copy of this judgment.
2. The respondents will take a decision regarding the monthly
pension which is payable to the petitioner and start releasing to him
the eligible pension within the aforesaid time-limit.
srd PIUS C.KURIAKOSE, JUDGE