IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15498 of 2008(T)
1. P.O.POULOSE, PAREKATTIL HOUSE,
... Petitioner
2. P.O.OUSEPH, PINADATH HOUSE,
3. K.B.JOSEPH, KALATHIPARAMBIL HOUSE,
4. T.R.AUGUSTY, THOTTUNGA HOUSE,
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF ACCOUNTS
3. THE ADMINISTRATIVE OFFICER(P.F.SECTION)
4. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :26/05/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 15498 OF 2008 T
````````````````````````````````````````````````````
Dated this the 26th day of May, 2008
J U D G M E N T
The only prayer pressed by the learned counsel for
the petitioners is for a direction to disburse to the petitioners
the amounts due to them as Provident Fund with interest and
also Staff Welfare Fund. Heard the learned standing counsel
appearing on behalf of the respondent Corporation also. The
writ petition is disposed of with a direction to the 1st
respondent to pay to the petitioners the amounts due to them
as Provident Fund with statutory interest from the due date till
the date of payment and also Staff Welfare Fund in
accordance with law within a period of one month from the
date of receipt of a copy of this judgment, if the amounts have
not been paid already.
(K.M.JOSEPH, JUDGE)
aks