IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1075 of 2007(C)
1. P.K. MOHANAN, S/O.KRISHNAN NAIR,
... Petitioner
2. C.O. GOPINATHAN
3. K. DIVAKARAN
4. M.P. VIJAYAN
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. THE FINANCIAL ADVISOR &
3. THE ASSISTANT ACCOUNTS OFFICER (P.F.),
For Petitioner :SRI.P.P.SOMAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :10/01/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 1075 OF 2007
-----------------------------------
Dated this the 10th day of January, 2007
JUDGMENT
Having regard to the grounds raised and the submissions of
Sri.P.P.Soman Nair, learned counsel for the petitioners 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 respondents will release all the amounts which are due to the
petitioners 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 petitioners producing a copy of this judgment
before the respondents.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2