High Court Kerala High Court

P.P.Gopalakrishnan vs Kerala State Electricity Board on 22 February, 2008

Kerala High Court
P.P.Gopalakrishnan vs Kerala State Electricity Board on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4523 of 2008(L)


1. P.P.GOPALAKRISHNAN, DEPUTY CHIEF
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER (H.R.M)

3. APPELLATE AUTHORITY UNDER THE

                For Petitioner  :SRI.ARUN.B.VARGHESE

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice V.GIRI

 Dated :22/02/2008

 O R D E R
                                   V.GIRI,J.

                            -------------------------

                      W.P ( C) No. 4523   of 2008

                            --------------------------

                 Dated this the 22nd  February, 2008


                              J U D G M E N T

Petitioner retired from service on 30.4.2004 as Deputy

Chief Engineer. He is aggrieved that the gratuity due to him is

yet to be disbursed. There is a dispute as to whether the

employees of the Electricity Board are entitled to gratuity in

terms of the provisions of the Payment of Gratuity Act or in

terms of the provisions of the KSR, which are also applicable to

the employees of the Electricity Board. Petitioner had

approached this Court earlier for a direction to the Board to pay

the gratuity due to him. It is not necessary to refer those aspect

in detail.

2. But it is necessary to refer to the fact that as per G.O

(P) No.17/2008/LBR dated 21.1.2008 Government had exempted

the Electricity Board from the provisions of the Payment of

Gratuity Act, 1972. Based on the same, the Board has requested

the Labour Commissioner to drop up all actions under the

Payment of Gratuity Act involving the Kerala State Electricity

W.P ( C) No. 4523 of 2008

2

Board forthwith. In so far as the petitioner is concerned an

amount of Rs.3,50,000/- has been deposited by the Board with

the Regional Labour Commissioner as evidenced by Exhibit P3.

This fact is affirmed by the learned counsel for the Board also.

Petitioner pleads his difficulty in approaching the Regional Joint

Labour Commissioner – the appellate authority under the

payment of Gratuity Act . In view of the Government Order

mentioned above, I agree with the submission made by the

learned counsel in this behalf.

3. I had requested the learned Government Pleader to

ascertain whether there is any objection for the Regional Joint

Labour Commissioner to refund the amount deposited with him

by the Electricity Board for settling the claims for the gratuity

due to the employees of the Electricity Board.

4. On instruction, learned Government Pleader Mr.Bejoy

Chandran submits that the amount deposited in this behalf by

the Board will be refunded without any delay. Obviously it is to

facilitate the Board to settle the claim of persons like the

petitioner.

W.P ( C) No. 4523 of 2008

3

After hearing the counsel on both sides, the writ petition is

disposed of directing the 3rd respondent to withdraw the

requisite amount for settling the gratuity amount due to the

petitioner. This shall be done without any delay, at any rate,

within a period of six weeks from today. At the same time, the

2nd respondent shall pay the amount due to the petitioner by way

of gratuity, within a period of six weeks from the date of receipt

of a copy of this judgment. It is made clear that the delay, if any,

in the Electricity Board receiving the amount from the 3rd

respondent shall not stand in the way of amount being paid to

the petitioner in the manner aforementioned.

(V.GIRI, JUDGE)

ma

W.P ( C) No. 4523 of 2008

4

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007