High Court Kerala High Court

C.L.Devassy vs The Kerala State Road Transport on 3 July, 2008

Kerala High Court
C.L.Devassy vs The Kerala State Road Transport on 3 July, 2008
       

  

  

 
 
  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