IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14595 of 2009(T)
1. A.E.ALIAS, AGED 61,
... Petitioner
Vs
1. MANAGING DIRECTOR,
... Respondent
2. ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.P.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/06/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 14595 OF 2009
............................................
DATED THIS THE 25th DAY OF JUNE, 2009
JUDGMENT
The petitioner retired from the service of KSRTC. He has
been paid his Provident Fund dues, but his complaint is that
accrued interest thereon till the date of payment, in terms of Rule
15 of the General Provident Fund(Kerala)Rules, have not been
paid to him though sub rule 4 of that rule provides for payment
of interest till the payment of the principal amount due. Under
such circumstances, it is ordered that the interest component, if
any, due to the petitioner will be quantified and released by the
KSRTC, within a period of three weeks from the date of receipt of
a copy of this judgment. The petitioner will also give a statement
regarding his Provident Fund account. All other issues left open.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/25/6