High Court Kerala High Court

Gopinath vs State Of Kerala on 21 August, 2008

Kerala High Court
Gopinath vs State Of Kerala on 21 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 364 of 2007(B)


1. GOPINATH, S/O. KUTTAN NAIR,
                      ...  Petitioner
2. M.ABDUL KAREEM,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CO-OPERATIVE SUGARS LIMITED,

3. A. VELUSWAMY, S/O. ARU,

4. V.K. RAVEENDRANATH, S/O.P.M.K.MENON,

5. U. GANGADHARAN, S/O. UNNI,

                For Petitioner  :SRI.S.SHARAN

                For Respondent  :SRI.V.CHITAMBARESH

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :21/08/2008

 O R D E R
                J.B.KOSHY & THOMAS P.JOSEPH, JJ.
                         --------------------------------------
                            W.A.No.364 OF 2007
                          -------------------------------------
                          Dated 21st August, 2008

                                  JUDGMENT

Koshy,J.

An amount of Rs.7.37 crores was sanctioned by the

Government for paying gratuity to the employees who retired as per the

Voluntary Retirement Scheme. In fact, they opted for Voluntary

Retirement Scheme hoping that the amount will be paid immediately.

However, part of the above sanctioned amount was diverted for paying

gratuity to regularly retired employees. Learned single Judge directed to

refund that amount to the fund for paying gratuity to the VRS employees

so that gratuity can be paid to them, but, only part of gratuity was paid

to the employees who opted VRS. We make it clear that the entire

Rs.7.37 crores allowed by the Government should be utilised for paying

gratuity to the employees who opted for VRS and that should be

disbursed forthwith.

The appeal is allowed to the above extent.

J.B.KOSHY
JUDGE

THOMAS P. JOSEPH
JUDGE

tks