IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33296 of 2008(L)
1. N.NARAYANAN THAMPI, S/O.RAMA VARMA RAJA
                      ...  Petitioner
2. B.SUBHADRAMMA, W/O.T.S.RAVEENDRANATHAN
3. G.SIVANKUTTY, S/O.S.GOVINDAN, KUMARAPU-
4. M.N.VASUDEVAN PILLAI, S/O.NARAYANA
5. V.N.SANTHOSH KUMAR, S/O.K.K.NARAYANAN
6. M.SHAHUL HAMEED, S/O.MOHAMMED HANEEFA,
7. M.MANOHARAN, S/O.K.MADHAVAN NO.27, MANOJ
8. D.LEELAKUTTY, W/O.D.GABRIEL, TC.11/632,
9. K.N.RAJASEKHAR, S/O.K.N.KUNJUKRISHNA
10. K.M.SUKUMARAN, S/O.CHANDU, SANGAMAM,
11. K.P.RADHAKRISHNBA PANICKER
12. E.K.UGRASENAN, S/O.P.KESAVAN, NO.10,
13. V.KALIDASAN, S/O.R.VELAYUDHAN, AVANI,
14. M.RAGFHUNATHAN, S/O.K.V.MADHAVAN, RAKHI,
15. KSAILAJA KUMARY, D/O.M.KRISHNAN,
16. A.RAJENDRAN, S/O.ANANTHAKRISHNAN
17. A.SAINUDDIN, S/O.AHAMED PILLAI, RFAIJI
18. T.SUBASHINI, W/O.EATE B SASIDHARAN,
19. L.HELEENAL, W/O.H.ELIAS, RASHIMI NIVAS
20. T.BABY, W/O.LATE S.SOMAN, ANJALI
21. S.ABDUL KARIM, S/O.N.SAMALABHA
22. N.PARMESWARAN NAIR, S/O.P.N.NARAYANAN
23. G.MOHAN, S/O.M.GOPALA PILLAI, VISAKH,
24. K.SASIDHARAN, S/O.K.KOCHU KUNJU, 5/147,
25. S.ANDREW, S/O.SABARIMUTHU PILLAI,
                        Vs
1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent
2. CONTROLLING AUTHORITY UNDER THE PAYMENT'
3. APPELLATE AUTHORITY UNDER THE PAYMENTS
                For Petitioner  :SMT.T.D.RAJALAKSHMI
                For Respondent  : No Appearance
The Hon'ble MR. Justice V.GIRI
 Dated :26/11/2008
 O R D E R
                            V.GIRI,J.
                     -------------------------
                 W.P ( C) No.33296 of 2008
                     --------------------------
            Dated this the 26th November, 2008
                       J U D G M E N T
Petitioners were employees of the Board and had
retired on superannuation. They are aggrieved by the
non-disbursal of the entire amount due to them by way of
gratuity. They had approached the Controlling Authority
under the Payment of Gratuity and orders were passed
determining the amount due to them. But they have not
been paid the amount due to them by the Board so far
and hence the writ petition.
2. Learned standing counsel for the Board
submits that principal amount due to the petitioners
have been deposited before the Regional Joint Labour
Commissioner and undertakes to see that the amounts
due to them by way of interest are also paid within next
two months. Submission is recorded.
In the result, the writ petition is disposed of
directing the 2nd respondent to see that the balance
W.P ( C) No.33296 of 2008
 2
amount due to the petitioners by way of interest in terms of
the orders passed in their behalf by the controlling
authority are either deposited before the controlling
authority or paid to the petitioners within two months from
the date of receipt of a copy of this judgment. Obviously,
the amount already deposited before the Regional Joint
Labour Commissioner shall be disbursed to the petitioners
by the said authority on production of this judgment.
 (V.GIRI,JUDGE)
ma
W.P ( C) No.33296 of 2008
 3
W.P ( C) No.33296 of 2008
 4
 (V.GIRI,JUDGE)
ma
W.P ( C) No.33296 of 2008
 5
W.P ( C) No.33296 of 2008
 6