High Court Kerala High Court

P.Chandramouli vs Appellate Authority Under The … on 3 January, 2011

Kerala High Court
P.Chandramouli vs Appellate Authority Under The … on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38638 of 2010(D)


1. P.CHANDRAMOULI, AGED 65,
                      ...  Petitioner
2. P.V.VASUDEVAN NAMBOODIRI, AGED 62,
3. T.P.BHASKARAN, AGED 65,
4. M.K.KANARAKKUTTY, AGED 64,

                        Vs



1. APPELLATE AUTHORITY UNDER THE PAYMENT
                       ...       Respondent

2. CONROLLING AUTHORITY UNDER THE PAYMENT

3. KERALA STATE ELECTRICITY BOARD,

                For Petitioner  :SRI.S.K.SAJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :03/01/2011

 O R D E R
                        P.N.RAVINDRAN, J.
              -----------------------------------------
                   W.P(C).No.38638 of 2010
              -----------------------------------------
            Dated this the 3rd day of January, 2011

                            JUDGMENT

The petitioners, who are former employees of the Kerala

State Electricity Board, hereinafter referred to as the Board for

short, have filed this writ petition seeking expeditious payment of

the amount of gratuity determined by the Controlling Authority in

Ext.P1 series of orders, which have become final following the

dismissal of the appeals filed by the Board before the appellate

authority constituted under the Payment of Gratuity Act, 1972.

When the writ petition came up for hearing today the learned

standing counsel appearing for the Board submitted that the

entire amount of gratuity has been deposited with the first

respondent and that the money has been transferred to the

second respondent. The learned standing counsel also submitted

that the Board has no objection in the petitioners receiving

payment of the gratuity from the second respondent.

In the light of the said submission I dispose of this writ

petition with a direction to the second respondent to pay over the

W.P(C).No.38638 of 2010
-:2:-

amount of gratuity mentioned in Ext.P1 series of orders to the

petitioners within one week from the date on which the

petitioners produce a certified copy of this judgment before the

second respondent.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.38638 of 2010

—————————-

JUDGMENT

3rd January, 2011