IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26493 of 2010(J)
1. C.CHANDU, AGED 67 YEARS,
                      ...  Petitioner
                        Vs
1. THE SECRETARY, THE KERALA STATE
                       ...       Respondent
                For Petitioner  :SRI.JACOB ABRAHAM
                For Respondent  : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
 Dated :06/10/2010
 O R D E R
                       C.T.RAVIKUMAR, J.
                        ----------------------------
                     W.P.(C)No.26493 of 2010
                        ----------------------------
              Dated this the 6th day of October, 2010
                            JUDGMENT
The grievance of the petitioner, who is retired
employee of the Kerala State Electricity Board, is pertaining to
the non-disbursement of gratuity payable to him under Payment
of Gratuity Act, 1972. As per the orders passed in
G.C.No.471/2004 the second respondent found the petitioner
entitled to get the balance of gratuity amount. The same was
challenged by the first respondent before the third respondent, in
appeal. However, the third respondent dismissed the appeal, as
is obvious from Ext.P1 order. At the time of filing of the said
appeal, the first respondent had deposited the arrears of gratuity
payable to the petitioner before the second respondent. Despite
the dismissal of the appeal, no action was taken by the first
respondent to disburse the gratuity amount already deposited by
the second respondent. It is raising grievance against the said
action on the part of the second and third respondents in not
disbursing the arrears of gratuity that this writ petition has been
WP(C).No.26493/2010 2
filed.
2. In view of the fact that this Court has already passed
orders on similar matters directing the concerned respondent to
disburse the balance amount of gratuity on execution of a bond
for the equivalent amount by the concerned petitioners, this writ
petition is disposed of directing the first respondent to disburse
the balance amount of gratuity payable to the petitioner on
executing bond for the equivalent amount to be disbursed to him,
within six weeks from the date of receipt of copy of this judgment.
Sd/-
                                     C.T.RAVIKUMAR
                                          Judge
jma        //true copy//
                                           P.A to Judge