High Court Kerala High Court

Sahithya Pravarthaka … vs State Of Kerala on 5 June, 2008

Kerala High Court
Sahithya Pravarthaka … vs State Of Kerala on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23616 of 2005(J)


1. SAHITHYA PRAVARTHAKA CO-OP.SOCIETY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DEPUTY TAHSILDAR, REVENUE RECOVERY,

3. THE REGIONAL JOINT LABOUR COMMISSIONER,

4. THE DISTRICT LABOUR OFFICER,

5. K.LATHIKAMMA, THAZHATHEKUTTU(SRUTHY)

6. ANJU.S. NAIR, THAZHATHEKUTTU SRUTHY

7. T.S.RENJU,  THAZHATHEKUTTU,

                For Petitioner  :SRI.P.V.SURENDRANATH

                For Respondent  :SRI.RAJEEV V.KURUP

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :05/06/2008

 O R D E R
                 C.N.RAMACHANDRAN NAIR, J.
                       -------------------------
                    W.P.(C) No. 23616 of 2005
                   ---------------------------------
              Dated, this the 5th day of June, 2008

                           J U D G M E N T

The writ petition is filed challenging recovery proceedings for

recovery of arrears of gratuity payable by the petitioner to

respondents 5 to 7. Learned counsel for the petitioner submitted

that under interim orders of this Court, substantial amounts have

been paid. I do not find any justification to delay payment any

more. However, since in view of the financial difficulty expressed

by petitioner, petitioner is granted another four months time from

today to pay the entire arrears with interest. If payments are not

made on or before 30/09/2008, recovery will be continued

thereafter. Management can adjust amounts, if any due, from the

claimants from the gratuity to be paid to them.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg