IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29109 of 2008(M)
1. S. PURUSHOTHAMAN PILLAI, THEVARUNADA
... Petitioner
2. P.K.BABY, P.K.B. BHAVAN, KALAVOOR P.O.
3. C.M.THOMAS, CHANNAPARAMBIL HOUSE,
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE DISTRICT TRANSPORT, OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :31/10/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.29109 of 2008
==================
Dated this the 31st day of October, 2008
J U D G M E N T
The petitioners are retired employees of the Kerala State Road
Transport Corporation. Their grievance in this writ petition is that
although the provident fund closure amount has been paid to them,
that was without interest from the date of retirement till the date of
payment. The petitioners, therefore, seek a direction to the
Corporation to pay them interest from the date of retirement till the
date of payment on the provident fund amount.
The learned Standing Counsel appearing for the KSRTC submits
that no other employee has been paid interest during the relevant
period. This is disputed by the counsel for the petitioners. Whatever
that be, since the provident fund amount belongs to the petitioners,
which has been withheld by the Corporation without any reason,
except, perhaps financial stringency, I am of opinion that the KSRTC is
liable to pay interest on that for that period also. Accordingly, I dispose
of this writ petition with a direction to the respondents to pay to the
petitioners interest on the provident fund amount due to them with
interest upto the date of payment at the same rate as applicable under
the statute. The amount shall be paid within one month from the date
of receipt of a certified copy of this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2