High Court Kerala High Court

N.K.Sankaran vs The Kerala State Road Transport on 12 December, 2006

Kerala High Court
N.K.Sankaran vs The Kerala State Road Transport on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33049 of 2006(H)


1. N.K.SANKARAN, S/O.KUNHIRAMAN,
                      ...  Petitioner
2. P.K.KUTTIKRISHNAN, S/O.P.CHEKKUTTY,
3. K.P.RAMAKRISHNAN, S/O.GOPALAN NAIR,
4. T.K.KRISHNANKUTTY, S/O.UNNIPERU,
5. A.P.BABU, S/O.KELAN,

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCE ADVISOR AND

3. THE ASSISTANT ACCOUNTS OFFICER (P.F),

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/12/2006

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

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

                         W.P.(C) No.  33049 OF 2006

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

                 Dated this the 12th day of December, 2006


                                    JUDGMENT

Having regard to the grounds raised and the submissions of

Sri.P.P.Soman Nair, 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 all the amounts which are due to the

petitioners on account of Provident Fund closure together with statutory

interest till date of payment and also on account of Staff Welfare Fund

within two months of the petitioners producing a copy of this judgment

before the respondents.






                                             PIUS C. KURIAKOSE, JUDGE

btt


WPC    2