IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31471 of 2006(V)
1. K.R.THOMAS, PALLISSERY HOUSE,
... Petitioner
2. N.B.VARGHESE,
3. N.K.RAJAN,
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF
3. THE DEPUTY CHIEF ACCOUNTS OFFICER,
4. THE ADMINISTRATIVE OFFICER
5. THE DISTRICT TRANSPORT OFFICER,
6. THE MECHANICAL ENGINEER,
7. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :28/11/2006
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 31471 OF 2006
-----------------------------------
Dated this the 28th day of November, 2006
JUDGMENT
Having regard to the grounds raised and the submissions of
Sri.K.Ananda Rajan, 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 the amounts due to the 1st petitioner by
way of statutory interest on the amount of Provident Fund closure till date of
payment and also amounts payable on account of Staff Welfare Fund to all
the petitioners within two months of the petitioners producing a copy of this
judgment before the respondents.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2