IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21196 of 2007(W)
1. P.BHASKARAN,S/O.CHOYI,
... Petitioner
2. K.KUNHAMMED,
3. K.NARAYANAN,
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
2. THE FINANCIAL ADVISER & CHIEF ACCOUNTS
3. THE ASSISTANT ACCOUNTS OFFICER,
For Petitioner :SRI.P.P.SOMAN NAIR
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice A.K.BASHEER
Dated :10/07/2007
O R D E R
A.K.BASHEER, J.
----------------------------------------------
W.P.(C)No.21196 OF 2007
----------------------------------------------
Dated this the 10th day of July, 2007
JUDGMENT
The grievance of the petitioner who is an employee of
Kerala State Road Transport Corporation is that he has been
denied statutory interest on the contribution to Provident
Fund Account. Learned Standing Counsel submits that the
interest payable will be paid without any delay.
Therefore, the writ petition is disposed of with a
direction to the Corporation to disburse the interest on the
amount of Provident Fund payable to the petitioner as
expeditiously as possible, at any rate, within one month from
the date of receipt of a copy of this judgment.
A.K.BASHEER, JUDGE
jes