High Court Kerala High Court

M.P. Rajendraprasad vs Kerala State Road Transport … on 4 April, 2008

Kerala High Court
M.P. Rajendraprasad vs Kerala State Road Transport … on 4 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11613 of 2008(G)


1. M.P. RAJENDRAPRASAD,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/04/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.11613 OF 2008
              ----------------------------------------
                Dated this the 4th day of April, 2008

                           JUDGMENT

The petitioner retired from service of the Kerala State Road

Transport Corporation. His grievance is that although his

retirement benefits are liable to be disbursed only in accordance

with the priority of retirement, he is entitled to payment of his

provident fund amounts and staff welfare fund amounts. The

petitioner therefore seeks a direction to the respondent to pay to

the petitioner the said amounts expeditiously.

The learned standing counsel appearing for the KSRTC

submits that the amounts would be paid within two months. This

is recorded and the writ petition is closed.

S. SIRI JAGAN, JUDGE

Acd