High Court Kerala High Court

P.K. Mohanan vs Kerala State Road Transport … on 10 January, 2007

Kerala High Court
P.K. Mohanan vs Kerala State Road Transport … on 10 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1075 of 2007(C)


1. P.K. MOHANAN, S/O.KRISHNAN NAIR,
                      ...  Petitioner
2. C.O. GOPINATHAN
3. K. DIVAKARAN
4. M.P. VIJAYAN

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. THE FINANCIAL ADVISOR &

3. THE ASSISTANT ACCOUNTS OFFICER (P.F.),

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :10/01/2007

 O R D E R
                            PIUS C. KURIAKOSE, J.

                             -------------------------------

                           W.P.(C) No. 1075 OF 2007

                           -----------------------------------

                   Dated this the 10th day of January, 2007


                                    JUDGMENT

Having regard to the grounds raised and the submissions of

Sri.P.P.Soman Nair, learned counsel for the petitioners and those of

Sri.K.Prabhakaran, learned Standing Counsel for the K.S.R.T.C., this

Writ Petition will stand disposed of in the following terms:

The respondents will release all the amounts which are due to the

petitioners on account of Provident Fund closure together with statutory

interest till date of payment and also on account of Staff Welfare Fund

within two months of the petitioners producing a copy of this judgment

before the respondents.






                                             PIUS C. KURIAKOSE, JUDGE

btt


WPC    2