Kerala High Court
Kerala State Electricity Board vs P.K.Gopalan on 9 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34244 of 2007(B)
1. KERALA STATE ELECTRICITY BOARD,
... Petitioner
2. THE SECRETARY,
Vs
1. P.K.GOPALAN, OVERSEER,
... Respondent
2. THE CONTROLLING AUTHORITY UNDER THE
3. THE REGIONAL JOINT LABOUR COMMISSIONER,
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/01/2008
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
------------------------------------------
W.P.(C) Nos.34244, 37650, 37654, 37664,
37665, 37666, 33713, 32273, 32288, 36736,
36737 of 2007 & W.P.(C) No.626 of 2008
------------------------------------------
Dated, this the 9th day of January, 2008
JUDGMENT
H.L.Dattu, C.J.
In all these writ petitions filed under Article 226 of the Constitution of
India, the Kerala State Electricity Board calls in question the orders passed by
the competent authority under the provisions of the Payment of Gratuity Act,
1972.
2. The issues raised in these writ petitions are identical with the issues
raised and considered by this Court in W.P.(C) No.18696 of 2007 and
connected cases .
3. Following the observations made in the aforesaid decision, these writ
petitions require to be rejected and accordingly they are rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
vns