High Court Kerala High Court

P.M. Kabeer vs The Kerala State Road Transport on 15 January, 2007

Kerala High Court
P.M. Kabeer vs The Kerala State Road Transport on 15 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1634 of 2007(T)


1. P.M. KABEER,
                      ...  Petitioner
2. P.V. MANI,
3. K.R. JOSE,
4. K.S. BENZILAL,
5. P.J. THOMAS,

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND

3. THE DEPUTY CHIEF ACCOUNTS OFFICER,

4. THE ADMINISTRATIVE OFFICER(PF SECTION),

5. THE ASSISTANT TRANSPORT OFFICER,

6. THE DISTRICT TRANSPORT OFFICER,

7. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :15/01/2007

 O R D E R
                         PIUS C.KURIAKOSE, J.

                        ----------------------------------

                      W.P.(C)NO. 1634  of    2007

                        ----------------------------------

                Dated this15th day of  January, 2007


                                 JUDGMENT

Sri.K.Prabhakaran, the learned Standing Counsel

takes notice on behalf of the KSRTC. Having regard to the

grounds raised and the submissions made before me, I am of the

view that this writ petition can be disposed of with the following

directions:

2. The respondent Corporation will pay the amounts due

to all the petitioners on account of Staff Welfare Fund within

two weeks of their receiving a copy of this judgment. Similarly,

the respondent will pay the amounts due to the petitioners 1, 2

and 3 on account of Provident Fund Closure together with

statutory interest till the date of payment within two weeks of

their receiving a copy of this judgment.

The writ petition is disposed of as above.

PIUS C.KURIAKOSE

Judge

dpk