IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9058 of 2008(C)
1. V.VIKRAMAN NAIR (PF.NO.17334, PPO.
... Petitioner
2. T.K.KURIAN, PF.NO. 39497, PPO.NO.
3. V.K.SASI, (PF.NO. 21995),
Vs
1. KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/03/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.9058 OF 2008
----------------------------------------
Dated this the 18th day of March, 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 respondent 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
Acd