Kerala High Court
K.M.Rajan vs The Kerala State Road Transport on 8 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23993 of 2008(F)
1. K.M.RAJAN, VEHICLE SUPERVISOR (RETD)
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF
3. THE ASSISTANT ACCOUNTS OFFICER (PF)
For Petitioner :SRI.P.P.SOMAN NAIR
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. 23993 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of August, 2008
JUDGMENT
Heard counsel for the petitioner and the counsel for the
respondents.
The writ petition is disposed of directing the first
respondent to disburse to the petitioner the amount due to the petitioner
by way of Provident Fund with statutory interest from the due date till
the date of payment and also the amount due by way of Staff Welfare
Fund within one month from the date of receipt of a copy of this
judgment.
(K.M. JOSEPH, JUDGE)
sb