IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31286 of 2008(Y)
1. DISTRICT CO-OPERATIVE BANK EMPLOYEES
... Petitioner
2. N.GOPALAKRISHNAN NAIR, INSPECTOR OF
Vs
1. THE THIRUVANANTHAPURAM DISTRICT
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
For Petitioner :SRI.THOMAS ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :28/10/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.31286 OF 2008
-------------------------------------------
Dated this the 28th day of October, 2008
JUDGMENT
The first petitioner is a registered trade union of the
employees of the first respondent bank, going by its pleadings.
The second petitioner is an employee of the first respondent.
The complaint is that gratuity in a group gratuity scheme is not
being released in full, but is being pegged at Rs.3.5 lakhs,
following certain circulars of the Registrar of Co-operative
Societies. While the petitioners complaint is that the employees
of the first respondent are entitled to the benefits of the
judgment in Retnavalli v. Ambalapadu Service Co-operative
Bank Ltd. {2005 (3) KLT 320} and that the limit of gratuity
amount cannot be pegged at Rs.3.5 lakhs, learned counsel for
the first respondent states that the bank is willing to give the
entire amount due without pegging it at Rs.3.5 lakhs and the
entire amounts as available to each employee under the group
gratuity scheme with the LIC of India will be released. This
submission is recorded and the writ petition is ordered
accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.