High Court Kerala High Court

P.Bhaskaran vs Kerala State Road Transport … on 10 July, 2007

Kerala High Court
P.Bhaskaran vs Kerala State Road Transport … on 10 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21196 of 2007(W)


1. P.BHASKARAN,S/O.CHOYI,
                      ...  Petitioner
2. K.KUNHAMMED,
3. K.NARAYANAN,

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. THE FINANCIAL ADVISER & CHIEF ACCOUNTS

3. THE ASSISTANT ACCOUNTS OFFICER,

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

The Hon'ble MR. Justice A.K.BASHEER

 Dated :10/07/2007

 O R D E R
                          A.K.BASHEER, J.
                 ----------------------------------------------
                    W.P.(C)No.21196 OF 2007
                 ----------------------------------------------
              Dated this the 10th day of July, 2007

                              JUDGMENT

The grievance of the petitioner who is an employee of

Kerala State Road Transport Corporation is that he has been

denied statutory interest on the contribution to Provident

Fund Account. Learned Standing Counsel submits that the

interest payable will be paid without any delay.

Therefore, the writ petition is disposed of with a

direction to the Corporation to disburse the interest on the

amount of Provident Fund payable to the petitioner as

expeditiously as possible, at any rate, within one month from

the date of receipt of a copy of this judgment.

A.K.BASHEER, JUDGE
jes