High Court Kerala High Court

K. Gopinathan vs The Regional Provident Fund on 22 January, 2009

Kerala High Court
K. Gopinathan vs The Regional Provident Fund on 22 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28715 of 2008(R)


1. K. GOPINATHAN, ASST. MANAGER (D),
                      ...  Petitioner

                        Vs



1. THE REGIONAL PROVIDENT FUND
                       ...       Respondent

2. THE ASST. GENERAL MANAGER (CPF),

3. THE EXECUTIVE DIRECTOR (SOUTH),

4. THE DISTRICT MANAGER,

                For Petitioner  :SMT.P.K.SANTHAMMA

                For Respondent  :SRI.N.N. SUGUNAPALAN, SC, P.F.

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :22/01/2009

 O R D E R
               T.R.RAMACHANDRAN NAIR,J.
                       -------------------------
                 W.P ( C) No.28715 of 2008
                      --------------------------
            Dated this the 22nd January,2009

                        J U D G M E N T

Petitioner is seeking for a direction to respondents

to settle and disburse the family pension and commuted

value of pension with arrears and interest at the rate of

12% from the date of retirement.

Petitioner is a retired employee of the Food

Corporation of India and he attained superannuation on

31.3.2007. According to the petitioner, he was a member

of the EPF Scheme, which is evidenced by Exhibit-P1.

His EPF number is 56978 and FBS No. is 1886.

According to him, he had submitted all the relevant

documents for getting pension before his retirement and

the relevant documents have been forwarded to the 4th

respondent for the purpose of processing the same.

2. Heard learned Senior Counsel appearing for

the Food Corporation of India and learned Senior Counsel

appearing for the 1st respondent.

W.P ( C) No.28715 of 2008
2

3. It is submitted that details, if any, which have to

be further submitted on behalf of the Corporation will be

forwarded to the 1st respondent, within a period of one

month from the date of receipt of a copy of this judgment.

The same is recorded. On getting the said documents, the

1st respondent shall process the same and disburse the

benefits due to the petitioner along with interest allowable,

within a period of one month thereafter. The relief sought

for a direction to pay future interest at the rate of 12% is

left open.

The writ petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

W.P ( C) No.28715 of 2008
3

W.P ( C) No.28715 of 2008
4