Kerala High Court
V.Gopalakrishnan.V vs Kerala State Road Transport … on 9 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20596 of 2008(B)
1. V.GOPALAKRISHNAN.V.,
... Petitioner
2. A.N.CHANDRAN, VALAYIL HOUSE, PALLAM
3. D.SAMUELKUTTY,NOBLE COTTAGE,
4. M.N.REMANAN,NEDUMPANCHAYIL,
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.20596 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of July, 2008
JUDGMENT
Heard counsel for the petitioners and counsel for the
respondents.
The writ petition is disposed of directing the first
respondent to disburse to the petitioners the amount due to the
petitioners as interest on the provident fund amount from the due date
till the date of payment within one month from the date of receipt of a
copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb