IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21710 of 2008(H)
1. P.P. KESAVAN,
... Petitioner
2. M.JANARDHANAN, ASSISTANT ENGINEER (RTD)
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. CHIEF ENGINEER (HRM)
For Petitioner :SRI.P.M.PAREETH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/08/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.21710 OF 2008
----------------------------------------
Dated this the 19th day of August, 2008
JUDGMENT
The petitioners are retired employees, of the Kerala State
Electricity Board, who have obtained orders from the Controlling
Authority under the Payment of Gratuity Act for payment of
gratuity as per Exts.P2 and P2(a). The grievance of the
petitioners in this writ petition is that although those orders were
passed as early as on 15.10.2006, the KSEB has not deposited
the amount so far.
2. I have heard the learned Standing Counsel appearing
for the KSEB also.
3. I am satisfied that in view of Exts.P2 and P2(a) the
Board has become liable to pay the amount covered by Exts.P2
and P2(a). Accordingly, I direct the respondents to see that the
amount covered by Exts.P2 and P2(a) are deposited with the
Controlling Authority under the Payment of Gratuity Act, within a
period of one month from the date of receipt of a copy of this
judgment.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd