High Court Kerala High Court

K.A.John vs Kerala State Road Transport … on 4 April, 2008

Kerala High Court
K.A.John vs Kerala State Road Transport … on 4 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11561 of 2008(B)


1. K.A.JOHN, INSPECTOR (RETD) KSRTC,
                      ...  Petitioner
2. RAJU K PHILIP, ASSISTANT TRANSPORT
3. K.J.KURIAN DRIVER (RETD.) KSRTC, PALA
4. T.T.THOMSON,DRIVER (RETD>) KSRTC, PALA,

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF ACCOUNTS

3. THE ASSISTANT ACCOUNTS OFFICER (P.F),

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/04/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No. 11561 OF 2008
              ----------------------------------------
                Dated this the 4th day of April, 2008

                           JUDGMENT

The petitioners retired from service of the Kerala State Road

Transport Corporation. Their grievance is that although their

retirement benefits are liable to be disbursed only in accordance

with the priority of retirement, they are entitled to payment of

their provident fund amounts and staff welfare fund amounts.

The petitioners therefore seek a direction to the respondents to

pay to the petitioners the said amounts expeditiously.

The learned standing counsel appearing for the KSRTC

submits that the amounts would be paid within two months. This

is recorded and the writ petition is closed.

S. SIRI JAGAN, JUDGE

Acd