Kerala High Court
Chakrapani vs The Kerala State Road Transport on 8 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24030 of 2008(I)
1. CHAKRAPANI, S/O. ARUMUGAN,
... Petitioner
2. K. BALAKRISHNAN, KOLATHOOR KUNNATH
3. T. DINESWARAN, THANNIKUNNATH HOUSE,
4. K. VISWANATHAN, NELLICATETHODY HOUSE,
5. ABDUL HAMEED.M, PARAMMAL HOUSE,
6. M.P. ABDUL AZEEZ, PUTHIYEDATH HOUSE,
7. K. VARIJAKSHAN, PARAMMEL HOUSE,
8. K. ALI, KUPPEKAD, PARMIL HOUSE,
9. C. GANESHA, VELLAKULAM HOUSE,
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.P.R.VENKETESH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :08/08/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 24030 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of August, 2008
JUDGMENT
Complaint of the petitioners is regarding non-payment of
Provident Fund and Staff Welfare Fund.
The writ petition is disposed of directing the respondent to
disburse to the petitioners the amount due by way of Provident Fund
with statutory interest from the due date till the date of payment and
also the amount due as Staff Welfare Fund within one month from
the date of receipt of a copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb