High Court Kerala High Court

B.Shahul Hameed vs Kerala State Electricity Board on 22 October, 2008

Kerala High Court
B.Shahul Hameed vs Kerala State Electricity Board on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30196 of 2008(T)


1. B.SHAHUL HAMEED, S/O.ABOOBAKER,
                      ...  Petitioner
2. M.P.PADMANABHAN, RTD.ASST.ENGINEER,

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. CONTROLLING AUTHORITY OF PAYMENT OF

3. THE JOINT LABOUR COMMISSIONER

                For Petitioner  :SRI.P.NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :22/10/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.30196 of 2008
                      --------------------------
              Dated this the 22nd October, 2008

                        J U D G M E N T

Petitioners, who retired from the Kerala State

Electricity Board, are aggrieved by the non payment of

gratuity to them in spite of Exhibits P1 and P2 orders are

passed on 5.10.2005 and 24.3.2006 respectively.

2. Learned standing counsel for the Kerala State

Electricity Board, on instructions, submits that gratuity

shall be paid without further delay.

3. Apparently, gratuity has been deposited before

the Controlling Authority under the Payment of Gratuity

Act- the 2nd respondent. Second respondent shall,

therefore, disburse the amount including interest due to

the petitioners in terms of Exhibits P1 and P2, without

further delay, at any rate, within six weeks from the date

of receipt of a copy of this judgment. Second respondent

also has the authority to take such steps are necessary to

W.P ( C) No.30196 of 2008
2

see that the amount due under Exhibits P1 and P2 are

recovered from the opposite party in Exhibits P1 and P2.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No.30196 of 2008
3

W.P ( C) No.30196 of 2008
4