IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 13727 of 2007(H)
1. K.RAMACHANDRAN, S/O KARUPPUSWAMY PILLAI,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.P.R.VENKETESH
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice K.M.JOSEPH
Dated :30/05/2007
O R D E R
K.M.JOSEPH, J.
------------------------------------------
W.P.(C).No.13727 OF 2007
--------------------------------------------
Dated this the 30th day of May, 2007
JUDGMENT
The prayer in the writ petition is to direct the respondent to
pay the Provident Fund with statutory interest and Staff Welfare
Fund due to the petitioner.
2. I heard the learned standing counsel also.
The writ petition is disposed of directing the respondent to
disburse the entire amount due to the petitioner as Provident Fund
with statutory interest within a period of two months from the date
of receipt of a copy of this judgment. There will be a further
direction to the respondent to disburse the entire amount due to the
petitioner by way of Staff Welfare Fund also within a period of
two months from the date of receipt of a copy of this judgment.
K.M.JOSEPH
JUDGE
sv.