High Court Kerala High Court

V.V.Madhava Menon vs The Malappuram District … on 12 October, 2009

Kerala High Court
V.V.Madhava Menon vs The Malappuram District … on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33651 of 2004(F)


1. V.V.MADHAVA MENON, S/O. GOPALA MENON,
                      ...  Petitioner
2. S.SANKARANARAYANAN, S/O.KUMARAN NAIR,
3. K.GOVINDAN NAIR, S/O. KESAVAN NAIR,
4. O.KUTTYKRISHNAN NAIR, S/O.KANNAN NAIR,
5. A.ACHUTHAN, S/O. NARAYANA MENON,
6. M.SARADA, W/O. GOVINDA PANICKER,
7. V.GOPI, S/O. BALAKRISHNAN NAIR,

                        Vs



1. THE MALAPPURAM DISTRICT CO-OPERATIVE
                       ...       Respondent

2. THE MALAPPURAM DISTRICT CO-OPERATIVE

3. THE STATE OF KERALA,

                For Petitioner  :SRI.G.SUKUMARA MENON

                For Respondent  :SRI.U.K.RAMAKRISHNAN (SR.)

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :12/10/2009

 O R D E R
                    P.R.RAMACHANDRA MENON, J.
                    -----------------------------------------------
                          WP(C) NO. 33651 OF 2004
                           -----------------------------------
                 Dated this the 12th day of October, 2009


                                 J U D G M E N T

Eligibility to get interest for the inordinate delay in disbursing the

benefits under Ext.P1 is the issue involved herein.

2. The sequence of events shows that, the petitioners were

working in various capacities in the respondent District Co-operative Bank

and all of them retired prior to 10.06.1997. The Government had framed

Ext.P1 Welfare Fund Scheme for payment for various benefits to the

employees of the District Co-operative Banks including the managerial

personnel. Since the benefits payable were not disbursed to the

petitioners, they approached this Court by filing OP 10572/1998, which

culminated in Ext.P4 judgment directing the respondent Bank to finalise the

matter within a period of two months. It appears that the respondent Bank

was not at all happy with the above verdict, which made them to approach

the Division Bench of this Court in Writ Appeal No. 775/1999 leading to

Ext.P5 judgment, directing the Bank to pay the due amount to the

concerned persons within three months. Feeling still aggrieved, the

respondent Bank approached the Apex Court by filing SLPs and after

WPC NO.33651/2004 2

hearing both the sides, the civil appeals were disposed of as per Ext.P6

verdict dated 28.07.2004, making it clear that the due amount shall be paid

within three months; simultaneously observing that the points of law

decided by the High Court were left open.

3. Despite finalisation of the proceedings as above, the direction

aforesaid was not complied with, which led to initiation of proceedings

under the Contempt of Court Act. Finally, as pointed out by the learned

counsel for the petitioners, the principal amount due to the petitioners were

disbursed on 04.11.2004; however declining to pay interest at the rate of

12% per annum which was actually ordered in other similar cases like OP

10572/1998. The petitioners are before this Court, seeking to issue

appropriate directions to the respondent Bank for releasing interest in

respect of the delay involved in disbursing the due amount.

4. The learned counsel appearing for the respondent Bank

submits, with specific reference to the contents of the counter affidavit filed

from their side that, the reliefs sought for by the petitioners are quite wrong

and unfounded; particularly since Ext.P1 Scheme does not contemplate

payment of any interest and that the Bank found it very difficult even to

satisfy the principal amount. The incapacity to pay because of the adverse/

frustrating pecuniary circumstances is highlighted in the counter affidavit.

WPC NO.33651/2004 3

However, the learned counsel fairly concedes that in similar cases, this

Court had already issued directions to pay interest at the rate of 12%. A

copy of the judgment dated 28.03.2007 in WP(C) 30082/2004 was made

available for perusal, from both the sides. Learned Counsel for the

petitioners also placed reliance on similar verdicts in WP(C) 402/2005,

33511/2004 and such other cases.

5. The only point now projected before this Court is that, the case

of the petitioners stands on a different pedestal, in so far as they were

working in managerial posts; whereas the petitioners in 30082/2004 were

employees not working in any managerial capacity. But this distinction

does not appear to be palatable to this Court, for denying payment of

interest, particularly since both the streams of persons are eligible to get

the benefits of Ext.P1 Scheme. As it stands so, there is no reasonable

classification to drive out the petitioners from the arena and as such, it is

declared that the action on the part of the respondent Bank in denying

interest to the petitioners in respect of the belated payments is not correct

or sustainable.

6. In the above facts and circumstances, the respondents 1 and 2

are directed to pay interest on the due amounts paid belatedly to the

petitioners, in the same manner as dealt with in similar verdicts passed in

WPC NO.33651/2004 4

WP(C) 30082/2004 and connected cases, i.e., by paying interest at the

rate of 12% from the date of retirement, till the date of payment, as

expeditiously as possible, at any rate, within two months from the date of

receipt of a copy of this judgment.

The Writ Petition is allowed accordingly. No cost.

P.R.RAMACHANDRA MENON
JUDGE

dnc