Kerala High Court
K.Sasikumaran Nair vs Kerala State Road Transport … on 22 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22076 of 2008(C)
1. K.SASIKUMARAN NAIR, (VEHICLE SUPERVISOR)
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :22/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.22076 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of July, 2008
JUDGMENT
Heard counsel for the petitioner and counsel for the
respondent.
The writ petition is disposed of directing the respondent to
pay 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