High Court Kerala High Court

S. Purushothaman Pillai vs The Kerala State Road Transport on 31 October, 2008

Kerala High Court
S. Purushothaman Pillai vs The Kerala State Road Transport on 31 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29109 of 2008(M)


1. S. PURUSHOTHAMAN PILLAI, THEVARUNADA
                      ...  Petitioner
2. P.K.BABY, P.K.B. BHAVAN, KALAVOOR P.O.
3. C.M.THOMAS, CHANNAPARAMBIL HOUSE,

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE DISTRICT TRANSPORT, OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/10/2008

 O R D E R
                             S.SIRI JAGAN, J.
                       ==================
                        W.P(C).No.29109 of 2008
                       ==================
                Dated this the 31st day of October, 2008
                             J U D G M E N T

The petitioners are retired employees of the Kerala State Road

Transport Corporation. Their grievance in this writ petition is that

although the provident fund closure amount has been paid to them,

that was without interest from the date of retirement till the date of

payment. The petitioners, therefore, seek a direction to the

Corporation to pay them interest from the date of retirement till the

date of payment on the provident fund amount.

The learned Standing Counsel appearing for the KSRTC submits

that no other employee has been paid interest during the relevant

period. This is disputed by the counsel for the petitioners. Whatever

that be, since the provident fund amount belongs to the petitioners,

which has been withheld by the Corporation without any reason,

except, perhaps financial stringency, I am of opinion that the KSRTC is

liable to pay interest on that for that period also. Accordingly, I dispose

of this writ petition with a direction to the respondents to pay to the

petitioners interest on the provident fund amount due to them with

interest upto the date of payment at the same rate as applicable under

the statute. The amount shall be paid within one month from the date

of receipt of a certified copy of this judgment.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE
            ///True copy///

                               P.A. to Judge

2