High Court Kerala High Court

P.N.Vasudevan vs The Kerala State Road Transport on 4 December, 2007

Kerala High Court
P.N.Vasudevan vs The Kerala State Road Transport on 4 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35848 of 2007(P)


1. P.N.VASUDEVAN,PUTHUKOTTU MANA,
                      ...  Petitioner
2. K.T.BEERAN,KOYATHODUKA,KANIAMPATTA,

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF ACCOUNTS

3. THE ADMINISTRATIVE OFFICER(P.F.SECTION)

4. THE ASSISTANT TRANSPORT OFFICER

5. THE ASSISTANT TRANSPORT OFFICER

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/12/2007

 O R D E R
                             S. SIRI JAGAN, J.

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

                       W.P.(C)No.35848 OF 2007

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

                 Dated this the 4th day of December, 2007


                                 JUDGMENT

The petitioners retired from service of the Kerala State Road

Transport Corporation. Their grievance is that although their

retirement benefits are liable to be disbursed only in accordance

with the priority of retirement, they are entitled to payment of

their provident fund amounts and staff welfare fund amounts.

The petitioners therefore seek a direction to the respondents to

pay to the petitioners the said amounts expeditiously.

The learned standing counsel appearing for the KSRTC

submits that the amounts would be paid within two months. This

is recorded and the writ petition is closed.

S. SIRI JAGAN, JUDGE

Acd