High Court Kerala High Court

K.Ramachandran vs The Kerala State Road Transport on 30 May, 2007

Kerala High Court
K.Ramachandran vs The Kerala State Road Transport on 30 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13727 of 2007(H)


1. K.RAMACHANDRAN, S/O KARUPPUSWAMY PILLAI,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :30/05/2007

 O R D E R
                                    K.M.JOSEPH, J.

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

                         W.P.(C).No.13727 OF 2007

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

                       Dated this the 30th day of May, 2007



                                  JUDGMENT

The prayer in the writ petition is to direct the respondent to

pay the Provident Fund with statutory interest and Staff Welfare

Fund due to the petitioner.

2. I heard the learned standing counsel also.

The writ petition is disposed of directing the respondent to

disburse the entire amount due to the petitioner as Provident Fund

with statutory interest within a period of two months from the date

of receipt of a copy of this judgment. There will be a further

direction to the respondent to disburse the entire amount due to the

petitioner by way of Staff Welfare Fund also within a period of

two months from the date of receipt of a copy of this judgment.

K.M.JOSEPH

JUDGE

sv.