IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20016 of 2008(G)
1. C.L.DEVASSY, CHULLIKADAN HOUSE,
... Petitioner
2. ALEXANDER.K.J, KAPPALUMAVUNGAL HOUSE,
3. K.J.GEORGE, KALLARAKKAL 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 DISTRICT TRANSPORT OFFICER,
5. THE ASSISTANT TRANSPORT OFFICER,
6. THE DISTRICT TRANSPORT OFFICER,
7. THE DISTRICT TRANSPORT OFFICE,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.20016 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of July, 2008
JUDGMENT
Heard counsel for the petitioners and the respondents.
There will be a direction to the first respondent to disburse
to petitioners 1 to 3 the amount due as Provident Fund with statutory
interest from the due date till the date of payment within one month
from the date of receipt of a copy of this judgment. There will be a
further direction to the first respondent to disburse to the petitioners the
amount due as Staff Welfare Fund within one month from the date of
receipt of a copy of this judgment.
The writ petition is disposed of as above.
(K.M. JOSEPH, JUDGE)
sb