IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30324 of 2006(I)
1. V.C.MOHANKUMAR, DRIVER RETIRED,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS
For Petitioner :SRI.T.M.RAMAN KARTHA
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :14/12/2006
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO.30324 of 2006
----------------------------------
Dated this 14th day of December, 2006
JUDGMENT
Having regard to the submissions of Sri.T.M.Raman Kartha
the learned Counsel for the petitioner and those of
Sri.K.Prabhakarn, the learned Standing Counsel, who has taken
notice on behalf of the respondents, this writ petition will stand
disposed of with the following directions:
i). All amounts due to the petitioner by way of Provident
Fund Closure and statutory interest thereon together with
amounts due on account of Staff Welfare Fund will be released
to the petitioner within two months of the respondents receiving
a copy of this judgment.
ii). As regards other claim of the petitioner, the concerned
respondents will take up Ext.P4 and take a decision thereon in
the light of the grounds raised in the writ petition. Decision as
directed above will be taken within three months of the
WPC No.30324/2006 2
respondents receiving a copy of this judgment. Once decision is
taken, the petitioner will be informed of the same.
PIUS C.KURIAKOSE
Judge
dpk