IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8152 of 2007(U)
1. M.P.FRANCIS, (CONDUCTOR, KSRTC,
... Petitioner
2. T.S.SUBRAMANIAN, (CONDUCTOR, KSRTC,
3. P.K.MOHANACHANDRAN, (CONDUCTOR, KSRTC,
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :12/03/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 8152 of 2007
----------------------------------
Dated this 12th day of March, 2007
JUDGMENT
Sri.Johnson P.John, the learned Standing Counsel takes
notice on behalf of the respondent Corporation. Having regard to
the grounds raised, documents placed on record and the
submissions of Sri.K.P.Rajeevan, the learned counsel for the
petitioners and Sri. Johnson P.John, the learned Standing
Counsel, this writ petition will stand disposed of at this stage
itself with the following direction:
The K.S.R.T.C. will release all the amounts due to the
petitioners on account of Provident Fund Closure together with
statutory interest till date of payment and also the amounts due
on account of Staff Welfare Fund within two months of receiving
a copy of this judgment.
PIUS C.KURIAKOSE
Judge
dpk