IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34864 of 2010(G)
1. T.MOHAN BABU, AGED 72 YEARS,
... Petitioner
Vs
1. APPELLATE AUTHORITY UNDER THE
... Respondent
2. CONTROLLING THE AUTHORITY UNDER
3. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.JIJI THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :22/11/2010
O R D E R
C.T.RAVIKUMAR, J.
----------------------------
W.P.(C)No.34864 of 2010
----------------------------
Dated 22nd November, 2010
JUDGMENT
The grievance of the petitioner, who is a retired employee
of the Kerala State Electricity Board, is pertaining to the non-
disbursement of gratuity payable to him under the Payment of Gratuity
Act, 1972. As per Ext.P1 order, the second respondent found that the
petitioner is entitled to get the balance amount of gratuity. The same
was challenged by the third respondent before the first respondent in
appeal. However, the first respondent dismissed the appeal, as is
obvious from Ext.P3 order. At the time of filing of the said appeal, the
Kerala State Electricity Board had deposited the arrears of gratuity
payable to the petitioner before the first respondent. Despite the
dismissal of the appeal, no action was taken by the first respondent to
disburse the gratuity amount already deposited by the third
respondent. It is raising grievance against the action on the part of
the first and second respondents in not disbursing the arrears of
gratuity that this Writ Petition has been filed.
In view of the fact that this Court has already passed
orders on similar matters directing the concerned respondent to
W.P.(C) NO.34864/2010 2
disburse the balance amount of gratuity on execution of a bond for
the equivalent amount by the concerned petitioners, this writ petition
is disposed of directing the second respondent to disburse the balance
amount of gratuity payable to the petitioner on his furnishing security
by executing a bond for the equivalent amount to be disbursed to him,
within a period of six weeks from the date of receipt of a copy of this
judgment.
C.T.RAVIKUMAR
Judge
TKS