IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14975 of 2009(N)
1. S.PREMKUMAR REITED CONDUCTOR,
... Petitioner
2. M.KRISHNANKUTTY, RETIRED CONDUCTOR,
3. E.KRISHNADAS, RETIRED ASST. STOREKEEPER,
4. E.UNNIADY, EREEKKOTTILA HOUSE,
5. A.KUTTYSANKARAN, RETIRED CONDUCTOR,
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.P.R.VENKETESH
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :05/06/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
-----------------------------------------------
W.P.(C) No. 14975 OF 2009
-----------------------------------------------
Dated this the 5th day of June, 2009
J U D G M E N T
The petitioners seek a direction that the Staff Welfare
fund amount due to them on account of their retirement from
KSRTC be released. While the payment of DCRG and CVC would
depend upon the directions issued by this court, the payment of Staff
Welfare Fund amount cannot be delayed.
2. In the result, this writ petition is ordered directing that the
Staff Welfare Fund amounts due to the petitioners shall be released
within a period of 3 weeks from the date of receipt of the copy of this
judgment. All rights of the petitioners for the other retiral benefits are
duly preserved.
THOTTATHIL B. RADHAKRISHNAN,
Judge
jma/08.06