IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8110 of 2010(K)
1. SAVITHRI,W/O.K.NARAYANAN,62 YEARS,
... Petitioner
2. C.GOWRI,W/O.P.RADHAKRISHNAN,
Vs
1. APPELLATE AUTHORITY UNDER THE PAYMENT OF
... Respondent
2. THE CONTROLLING AUTHORITY UNDER THE
3. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :31/03/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.8110 of 2010
-------------------------------------------
Dated this the 31st day of March, 2010
JUDGMENT
The petitioners are former employees of the Kerala State
Electricity Board (KSEB for short) who have retired on attaining
superannuation. They have been directed to be paid gratuity as
per orders in gratuity cases filed by them under the Payment of
Gratuity Act. They complain that in spite of such orders, the
payments have still not been made.
2. The counsel for the KSEB submits that the entire
amounts due to the petitioners have been deposited. However,
they may be directed to be disbursed only subject to the
conditions stipulated by the Division Bench in the judgment
dated 19.3.2010 in R.P.No.440 of 2009 and connected cases.
3. This Writ Petition is accordingly disposed of directing
the second respondent to disburse the amounts deposited by the
Kerala State Electricity Board on the petitioners producing
sufficient security to the satisfaction of the said authority in the
form of security bonds executed by themselves and two solvent
sureties.
K.SURENDRA MOHAN,
JUDGE
css/