IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11613 of 2008(G)
1. M.P. RAJENDRAPRASAD,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/04/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.11613 OF 2008
----------------------------------------
Dated this the 4th day of April, 2008
JUDGMENT
The petitioner retired from service of the Kerala State Road
Transport Corporation. His grievance is that although his
retirement benefits are liable to be disbursed only in accordance
with the priority of retirement, he is entitled to payment of his
provident fund amounts and staff welfare fund amounts. The
petitioner therefore seeks a direction to the respondent to pay to
the petitioner the said amounts expeditiously.
The learned standing counsel appearing for the KSRTC
submits that the amounts would be paid within two months. This
is recorded and the writ petition is closed.
S. SIRI JAGAN, JUDGE
Acd