IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30912 of 2008(E)
1. K.K.CHANDRAN, KIZHAKKUVEETTIL HOUSE,
... Petitioner
2. T.S.MANI, THAIKKATTUKUZHI HOUSE,
3. P.R.JOSEPH, PARUTHIKUNNATHU 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 ASSISTANT TRANSPORT OFFICER,
5. THE DISTRICT TRANSPORT OFFICER,
6. THE DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/10/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.30912 of 2008
==================
Dated this the 21st day of October, 2008.
J U D G M E N T
The petitioners are retired employees of the K.S.R.T.C.
Their grievance in this writ petition is that although they are
liable to wait in the queue for receiving DCRG and Commuted
Value of Pension, they are entitled to receive the Provident
Fund and Staff Welfare amount immediately on retirement
which have not been paid to them. The learned Standing
Counsel for the K.S.R.T.C. on instructions submits that the
amount would be paid within one month.
Accordingly, the writ petition is disposed of with a
direction to the respondent to pay to the petitioners the
Provident Fund and Staff Welfare amounts due to them within
one month from the date of receipt of a copy of this judgment.
S.SIRI JAGAN, JUDGE
rhs