High Court Kerala High Court

Chakrapani vs The Kerala State Road Transport on 8 August, 2008

Kerala High Court
Chakrapani vs The Kerala State Road Transport on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24030 of 2008(I)


1. CHAKRAPANI, S/O. ARUMUGAN,
                      ...  Petitioner
2. K. BALAKRISHNAN, KOLATHOOR KUNNATH
3. T. DINESWARAN, THANNIKUNNATH HOUSE,
4. K. VISWANATHAN, NELLICATETHODY HOUSE,
5. ABDUL HAMEED.M, PARAMMAL HOUSE,
6. M.P. ABDUL AZEEZ, PUTHIYEDATH HOUSE,
7. K. VARIJAKSHAN, PARAMMEL HOUSE,
8. K. ALI, KUPPEKAD, PARMIL HOUSE,
9. C. GANESHA, VELLAKULAM HOUSE,

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :08/08/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                           WP.(C) No. 24030 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 8th day of August, 2008

                                     JUDGMENT

Complaint of the petitioners is regarding non-payment of

Provident Fund and Staff Welfare Fund.

The writ petition is disposed of directing the respondent to

disburse to the petitioners the amount due by way of Provident Fund

with statutory interest from the due date till the date of payment and

also the amount due as Staff Welfare Fund within one month from

the date of receipt of a copy of this judgment.

(K.M. JOSEPH, JUDGE)

sb