IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14410 of 2005(M)
1. M.KRISHNANKUTTY,
... Petitioner
2. C. SHANMUGHAN,
3. N.NARAYANAN,
4. N. NARAYANAN NAMBEESAN,
5. K. SEKHARAN,
6. M.BALAKRISHNAN,
7. P.P. BHASKARAN,
8. M.A. KRISHNAN,
9. V.K. GANGADHARAN,
10. O. RAVEENDRAN,
11. M. MOYINKUTTY,
12. N.V. DAMODARAN,
13. P. APPU,
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. THE FINANCIAL ADVISOR AND
3. DEPUTY CHIEF ACCOUNTS OFFICER,
4. THE ADMINISTRATIVE OFFICER,
For Petitioner :SRI.C.K.KARUNAKARAN
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/10/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.14410 of 2005
-----------------------------------------
Dated this the 29th day of October, 2008
JUDGMENT
The writ petition is filed with the following prayer:-
“to issue a writ in the nature of mandamus or
any other appropriate writ, order or direction commanding
the respondents to sanction and disburse interest at the
statutory rates on the provident fund accumulation of the
petitioners from their respective dates of retirements till
the respective dates of payment.”
In case the petitioners have not been disbursed the statutory
interest on the provident fund the same shall be disbursed to
them within a period of two months from the date of receipt of a
copy of this judgment.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.14410 of 2005
———————————–
JUDGMENT
29th October, 2008