IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1281 of 2008(C)
1. V.K.SUGATHAN, VALIATHARA HOUSE,
... Petitioner
2. K.L.SUNNY, MANUVELIPARAMBIL HOUSE,
3. K.C.DASAN, KILITHUMUTHIL HOUSE,
4. K.SADASIVAN PILLAI,
5. P.SASIDHARAN PILLAI, ARUN NIVAS,
6. M.K.PRASANNAKUMARI, `SANTHI NIVAS',
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF
3. THE ADMINISTRATIVE OFFICER (P.F.SECTION)
4. THE ASSISTANT TRANSPORT OFFICER,
5. THE DISTRICT TRANSPORT OFFICER,
6. THE MECHANICAL ENGINEER,
7. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/01/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 1281 of 2008(C)
=======================
Dated this the 10th day of January, 2008
JUDGMENT
The petitioners retired from service of the Kerala State Road
Transport Corporation. Their grievance is that although their
retirement benefits are liable to be disbursed only in accordance
with the priority of retirement, they are entitled to payment of
their provident fund amounts and staff welfare fund amounts.
The petitioners therefore seek a direction to the respondents to
pay to the petitioners the said amounts expeditiously.
The learned standing counsel appearing for the KSRTC
submits that the amounts would be paid within two months. This
is recorded and the writ petition is closed.
S.SIRI JAGAN,
JUDGE
jp