High Court Kerala High Court

K.Lathikamma vs Sahithya Pravarthaka … on 22 August, 2008

Kerala High Court
K.Lathikamma vs Sahithya Pravarthaka … on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 861 of 2008(J)


1. K.LATHIKAMMA, THAZHATHEKUTTU (SRUTHY)
                      ...  Petitioner
2. ANJU.S.NAIR OF -DO-
3. T.S.RENJU OF -DO-.

                        Vs



1. SAHITHYA PRAVARTHAKA CO-OPERATIVE
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY THE

3. THE DEPUTY TAHSILDAR,

4. THE REGIONAL JOINT LABOUR COMMISSIONER,

5. THE DISTRICT LABOUR OFFICER (CONTROLLING

                For Petitioner  :SRI.RAJEEV V.KURUP

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :22/08/2008

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.
                 ....................................................................
                                R.P. No.861 of 2008 in
                           W.P.(C) No.23616 of 2005
                 ....................................................................
                  Dated this the 22nd day of August, 2008.

                                            ORDER

Review Petition is filed for modifying the judgment which authorised

the management to adjust amounts if any due from the deceased employee

from out of gratuity ordered to be paid to him by the controlling authority.

who is the 5th respondent in the R.P. The amount adjusted by the

management is Rs.11,778/- which is stated to be an advance given to the

deceased employee. I have heard counsel appearing for the review

petitioner and counsel appearing for the first respondent. Even though

counsel for first respondent submitted that he has no instruction in the

matter, I do not think the Review Petition should be kept pending because

no instruction on facts are required for the purpose of disposal of the review

petition.

2. This court authorised management to make adjustments of any

amount due from the deceased. The court while disposing of the W.P. did

not consider the nature of claim the management had against the deceased.

Therefore, the adjustments authorised under the judgment obviously means

amounts admittedly due from the deceased. The legal heirs who are

2

respondents 5 to 7 in the W.P.(C) who filed the review petition, contended

that the management had no such case before the 5th respondent who

considered the gratuity claim. I find force in this contention because if

management raised their claim of dues from the deceased, the same would

have been considered by the District Labour Officer at the time of

considering the claim petition by review petitioners for grant of gratuity.

Therefore, no adjustment is permissible from the gratuity amount and

interest thereon ordered to be paid by the 5th respondent. Even though

review petitioners have filed a statement stating balance liability with

interest as Rs.81,798/-, I do not think there is any need for this court to

consider whether interest calculated is correct or not. On the face of it, it

is seen from the statement that review petitioners have given credit for

payments received periodically and have added interest on the balance

amount. It is for the management to consider whether the calculation of

interest is correct or not and if it is correct and in terms of the award of the

5th respondent, they should make payment within the time stipulated in the

judgment. However, if there is any controversy on the amount of interest

charged, I direct the 5th respondent to settle the dispute. I make it clear that

if the matter is unnecessarily dragged before the 5th respondent, he should

order cost besides actual interest. Therefore, any dispute raised by the

3

management before the 5th respondent should be absolutely bonafide and if

he finds otherwise, there will be direction to the 5th respondent to order

exemplary cost in favour of the review petitioners. Review Petition is

disposed of as above.

C.N.RAMACHANDRAN NAIR
Judge
pms