High Court Kerala High Court

N.Choikutty vs The Kerala State Road Transport on 28 May, 2008

Kerala High Court
N.Choikutty vs The Kerala State Road Transport on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15774 of 2008(C)


1. N.CHOIKUTTY, S/O.CHANDUKUTTY, VEHICLE
                      ...  Petitioner
2. K.T.THOMMY, DRIVER (RETIRED)

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF

3. THE DEPUTY CHIEF ACCOUNTS OFFICER,

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :28/05/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 15774 OF 2008 C
                  --------------------------------------
                  Dated this the 28th May, 2008

                            JUDGMENT

Petitioners seek payment of interest at the statutory rate on

the Provident Fund amounts from the date of their retirement till

the date of payment. According to learned counsel for the

petitioners, the petitioners have filed closure applications in

time. Heard the learned standing counsel appearing for the

respondent Corporation also. There is no specific demand as

such. Of course, according to petitioners, they have made the

closure applications. Accordingly the Writ Petition is disposed

of as follows:

If the petitioners file a representation before the first

respondent within two weeks from the date of receipt of a copy

of this Judgment seeking statutory interest due to them, the same

will be considered and a decision will be taken thereon by the

first respondent in accordance with law within a period of one

month from the date of receipt of the representation and any

WPC. 15774/08 C 2

amount found due to the petitioners will be paid to them within

a period of two months from the date of taking such decision.

Petitioners will produce a copy of this Judgment before the

first respondent as soon as it is made available to them.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy//

PS to Judge