High Court Kerala High Court

V.K.Purushothaman vs Kerala State Road Transport … on 17 January, 2007

Kerala High Court
V.K.Purushothaman vs Kerala State Road Transport … on 17 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1992 of 2007(K)


1. V.K.PURUSHOTHAMAN, (RETD. MECHANIC),
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. MANAGING DIRECTOR,

                For Petitioner  :SRI.M.VIJAYAKUMAR

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :17/01/2007

 O R D E R


                             PIUS C. KURIAKOSE,J.

                   - - - - - - - - - - - - - - - - - - - - - - - - -

                            W.P.(C)No.1992 of 2007

                   - - - - - - - - - - - - - - - - - - - - - - - - -

                            Dated: 17th January, 2007


                                     JUDGMENT

Mr.Johnson P.John, Standing Counsel takes notice on behalf of

the K.S.R.T.C.

2. Heard Mr.M.Vijayakumar, learned counsel for the petitioner

and Mr.Johnson P.John, Standing Counsel for the K.S.R.T.C.

3. Having regard to the submissions made and the materials

placed on record, this Writ Petition will stand disposed of with the

following directions:

1. The respondents will release to the petitioner all the amounts

due to him on account of Provident Fund together with statutory

interest till date of payment and also on account of Staff Welfare

Fund within two months of receiving a copy of this judgment.

2. The respondents will take a decision regarding the monthly

pension which is payable to the petitioner and start releasing to him

the eligible pension within the aforesaid time-limit.

srd                                          PIUS C.KURIAKOSE, JUDGE