Kerala High Court
A. Ravindran vs Kerala State Road Transport on 14 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5023 of 2007(W)
1. A. RAVINDRAN, S/O.PERAVAN,
... Petitioner
2. K. ABDURAHIMAN, ASSISTANT TRANSPORT
3. P. INDENKUTTY, CHARGEMAN (RETD.)
Vs
1. KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND
3. THE ASSISTANT ACCOUNTS OFFICER (P.F.)
For Petitioner :SRI.P.P.SOMAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :14/02/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C) No.5023 OF 2007
...........................................................
DATED THIS THE 14TH FEBRUARY, 2007
J U D G M E N T
Sri.K.Prabhakaran, Standing Counsel takes notice on behalf of
the respondents.
Having regard to the grounds raised and the submissions made
at the Bar, this Writ Petition will stand disposed of in the following
terms:-
The respondents will release all the amounts due to the
petitioners on account of Provident Fund closure together with
statutory interest till date of payment and also on account of Staff
Welfare Fund within two months of receiving a copy of this judgment.
(PIUS C. KURIAKOSE, JUDGE)
tgl
WP(C)N0. -2-