High Court Kerala High Court

P.V.Rajan vs The Kerala State Road Transport on 14 December, 2007

Kerala High Court
P.V.Rajan vs The Kerala State Road Transport on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34235 of 2007(A)


1. P.V.RAJAN
                      ...  Petitioner
2. K.S.SUDHAKARAN

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR &

3. THE DEPUTY CHIEF ACCOUNTS OFFICER,

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

5. THE DISTRICT TRANSPORT OFFICER

6. THE WORKS MANAGER,

                For Petitioner  :SRI.K.P.JUSTINE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/12/2007

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

                     =======================

                       W.P.(C) No. 34235 of 2007(A)

                     =======================

              Dated this the 14th day of December, 2007




                            JUDGMENT

The petitioners, who are retired employees of the Kerala

State Road Transport Corporation, have approached this Court

with this writ petition seeking a direction to the respondents so

as to pay them monthly pension, Provident Fund amount and

Staff Welfare Fund amounts. The learned standing counsel

appearing for the respondent submits that provident fund amount

and staff welfare amount will be disbursed to them within two

months. As far as monthly pension is concerned he seeks time to

ascertain whether the same has been sanctioned. In the nature

of the order I propose to pass I do not think it necessary to wait

for such instructions. In the above circumstances, I record the

submission of the learned standing counsel that the provident

fund and staff welfare fund amounts would be disbursed within

W.P.(C) No.34235/2007/A -2-

two months. If they have no objection in payment of monthly

pension to the petitioner, the same also shall be paid to the

petitioner within one month with arrears.

The writ petition is disposed of as above.

Sd/-

S.SIRI JAGAN,
JUDGE

jp