IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1634 of 2007(T)
1. P.M. KABEER,
... Petitioner
2. P.V. MANI,
3. K.R. JOSE,
4. K.S. BENZILAL,
5. P.J. THOMAS,
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND
3. THE DEPUTY CHIEF ACCOUNTS OFFICER,
4. THE ADMINISTRATIVE OFFICER(PF SECTION),
5. THE ASSISTANT TRANSPORT OFFICER,
6. THE DISTRICT TRANSPORT OFFICER,
7. THE DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :15/01/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 1634 of 2007
----------------------------------
Dated this15th day of January, 2007
JUDGMENT
Sri.K.Prabhakaran, the learned Standing Counsel
takes notice on behalf of the KSRTC. Having regard to the
grounds raised and the submissions made before me, I am of the
view that this writ petition can be disposed of with the following
directions:
2. The respondent Corporation will pay the amounts due
to all the petitioners on account of Staff Welfare Fund within
two weeks of their receiving a copy of this judgment. Similarly,
the respondent will pay the amounts due to the petitioners 1, 2
and 3 on account of Provident Fund Closure together with
statutory interest till the date of payment within two weeks of
their receiving a copy of this judgment.
The writ petition is disposed of as above.
PIUS C.KURIAKOSE
Judge
dpk