Kerala High Court
R.Venugopalan Nair vs The Kerala State Road Transport on 24 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9565 of 2008(L)
1. R.VENUGOPALAN NAIR,
... Petitioner
2. A.BANADICT,
3. A.PADMANABHAN ACHARY,
4. K.VENUGOPAL,
5. P.V.SEKHARA WARRIER,
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF
3. THE ADMINISTRATIVE OFFICER(PF SECTION),
4. THE MECHANICAL ENGINEER,
5. THE ASSISTANT TRANSPORT OFFICER,
6. THE DISTRICT TRANSPORT OFFICER,
7. THE WORKS MANAGER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/03/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.9565 OF 200
----------------------------------------
Dated this the 24th day of March, 2008
JUDGMENT
In this writ petition, the petitioners 1 to 3 seek a direction
to the respondents to pay Provident Fund, Staff Welfare Fund
amounts due to them on their retirement. Petitioners 4 and 5
seek payment of Staff Welfare Fund amount alone.
Learned Standing counsel appearing for the Corporation
submits that the said amounts would be paid within two months.
This submission is recorded and the writ petition is disposed of.
S. SIRI JAGAN, JUDGE
Acd