IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33985 of 2007(U)
1. P.KUTTAPPAN,
... Petitioner
2. S.ASHARAF,
3. T.JALADHARAN,
4. P.N.SASIDHARAN ASSARI,
5. T.K.RAVINDRAN,
Vs
1. THE KERALA STATE ROAD TRANSPORT CORPN.,
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF ACCOUNTS
3. THE ADMINISTRATIVE OFFICER (PF SECTION),
4. THE ADMINISTRATIVE OFFICER (PF SECTION),
5. THE DISTRICT TRANSPORT OFFICER,
6. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/12/2007
O R D E R
S.SIRI JAGAN,J
=========================
W.P.(C).No.33985 of 2007
===========================
Dated this the 3rd day of December, 2007
JUDGMENT
The petitioners retired from service of the Kerala State
Road Transport Corporation. They are not being paid retirement
benefits except monthly pension. The petitioners contend that
although for DCRG and Commuted value of pension they have to
stand in the queue as directed by the Division Bench of this
Court, that decision cannot affected the right of the petitioners
to receive Provident Fund and Staff Welfare Fund which are
amounts deducted from the salary of the petitioners and which
belong absolutely to the petitioners. They therefore seek
direction to the respondents to disburse the Provident Fund and
Staff Welfare Fund amounts due to the petitioners. The learned
standing counsel for the Kerala State Road Transport
Corporation, submits that those amounts would be paid to the
petitioners within two months. This is recorded and the writ
petition is closed.
S.SIRI JAGAN, JUDGE
dvs