High Court Kerala High Court

P.O.Poulose vs The Kerala State Road Transport on 26 May, 2008

Kerala High Court
P.O.Poulose vs The Kerala State Road Transport on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15498 of 2008(T)


1. P.O.POULOSE, PAREKATTIL HOUSE,
                      ...  Petitioner
2. P.O.OUSEPH, PINADATH HOUSE,
3. K.B.JOSEPH, KALATHIPARAMBIL HOUSE,
4. T.R.AUGUSTY, THOTTUNGA HOUSE,

                        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,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :26/05/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 15498 OF 2008 T
            ````````````````````````````````````````````````````
              Dated this the 26th day of May, 2008

                          J U D G M E N T

The only prayer pressed by the learned counsel for

the petitioners is for a direction to disburse to the petitioners

the amounts due to them as Provident Fund with interest and

also Staff Welfare Fund. Heard the learned standing counsel

appearing on behalf of the respondent Corporation also. The

writ petition is disposed of with a direction to the 1st

respondent to pay to the petitioners the amounts due to them

as Provident Fund with statutory interest from the due date till

the date of payment and also Staff Welfare Fund in

accordance with law within a period of one month from the

date of receipt of a copy of this judgment, if the amounts have

not been paid already.

(K.M.JOSEPH, JUDGE)
aks