High Court Kerala High Court

A.J.Maximilian & 2 Others vs K.S.E.Board & 2 Others on 14 August, 2009

Kerala High Court
A.J.Maximilian & 2 Others vs K.S.E.Board & 2 Others on 14 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 163 of 2009(Y)



1. A.J.MAXIMILIAN & 2 OTHERS
                      ...  Petitioner

                        Vs

1. K.S.E.BOARD & 2 OTHERS
                       ...       Respondent

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  :SRI.N.N.SUGUNAPALAN (SR.)

The Hon'ble MR. Justice V.GIRI

 Dated :14/08/2009

 O R D E R
                            V.GIRI, J.
        = = = = = = = = = = = = = = == = = = = = =
                     R.P. No. 163 OF 2009
                                in
                   W.P.(C).No.29393 OF 2008

         = = = = = = = = = = = = = == = = = = = = =

            Dated this the 14th day of August 2009.


                           O R D E R

Heard learned Counsel for the petitioner and the learned

Standing Counsel for Kerala State Electricity Board. The review

petition was filed seeking a direction to the third respondent in

the writ petition, namely, the appellate authority under the

Payment of Gratuity Act to disburse the amount deposited by the

first respondent Electricity Board towards the gratuity and also

for a direction to the Electricity Board to pay interest on the

gratuity amount covered by Exts.P1 to P3 orders.

2. The writ petition was disposed of recording the

submission that Ext.P1 order is pending in appeal before the

appellate authority and it is therefore open to the writ

petitioners to move the appellate authority for appropriate

orders.

3. The review petition is filed on the premise that no

appeal has been filed against Ext.P1 to P3 orders. This is

evidenced by Annexure – AI.

R.P. No. 163 OF 2009 in W.P.(C).No.29393 OF 2008

2

4. This factual position is now accepted by the learned

Counsel for the Electricity Board also.

In the result, the judgment dated 20.10.2008 is reviewed

and the review petition is allowed. The writ petition is being

disposed of by a separate order.

(V.GIRI)
JUDGE

kkms/