High Court Kerala High Court

V.Sobhana vs The District Transport Officer on 30 March, 2007

Kerala High Court
V.Sobhana vs The District Transport Officer on 30 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9781 of 2007(M)


1. V.SOBHANA, W/O.LATE SRI.AP.VASU,
                      ...  Petitioner

                        Vs



1. THE DISTRICT TRANSPORT OFFICER,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

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

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :30/03/2007

 O R D E R


                            PIUS C. KURIAKOSE,J.

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

                            W.P.(C)No.9781 of 2007

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

                            Dated: 30th March, 2007


                                    JUDGMENT

There is no resistance to the prayers in this Writ Petition.

Accordingly, the Writ Petition will stand allowed. There will be a

direction to the respondents to disburse all the amounts due to the

petitioner’s late husband on account of Provident Fund closure

together with statutory interest till date of actual payment and also

on account of Staff Welfare Fund within six weeks of receiving a copy

of this judgment.

srd                                         PIUS C.KURIAKOSE, JUDGE