High Court Kerala High Court

K.R.Thomas vs The Kerala State Road Transport on 28 November, 2006

Kerala High Court
K.R.Thomas vs The Kerala State Road Transport on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31471 of 2006(V)


1. K.R.THOMAS, PALLISSERY HOUSE,
                      ...  Petitioner
2. N.B.VARGHESE,
3. N.K.RAJAN,

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF

3. THE DEPUTY CHIEF ACCOUNTS OFFICER,

4. THE ADMINISTRATIVE OFFICER

5. THE DISTRICT TRANSPORT OFFICER,

6. THE MECHANICAL ENGINEER,

7. THE ASSISTANT TRANSPORT OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :28/11/2006

 O R D E R
                            PIUS C. KURIAKOSE, J.

                             -------------------------------

                          W.P.(C) No. 31471  OF 2006

                            -----------------------------------

                   Dated this the 28th  day of November, 2006


                                     JUDGMENT

Having regard to the grounds raised and the submissions of

Sri.K.Ananda Rajan, learned counsel for the petitioners and those of Sri. K.

Prabhakaran, learned Standing Counsel for the K.S.R.T.C., this Writ Petition

will stand disposed of in the following terms:

The respondents will release the amounts due to the 1st petitioner by

way of statutory interest on the amount of Provident Fund closure till date of

payment and also amounts payable on account of Staff Welfare Fund to all

the petitioners within two months of the petitioners producing a copy of this

judgment before the respondents.






                                              PIUS C. KURIAKOSE, JUDGE


btt


WPC    2