High Court Kerala High Court

Jose.P.Michael vs The Melukavu Service … on 19 July, 2010

Kerala High Court
Jose.P.Michael vs The Melukavu Service … on 19 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8630 of 2009(W)


1. JOSE.P.MICHAEL,PUTHIAPARAMBIL,
                      ...  Petitioner

                        Vs



1. THE MELUKAVU SERVICE CO-OPERATIVE BANK
                       ...       Respondent

2. LIFE INSURANCE CORPORATION OF INDIA,

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  :SRI.N.RAJAGOPALAN NAIR

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :19/07/2010

 O R D E R
                    K.SURENDRA MOHAN, J.
            -----------------------------------------------
                    W.P.(C) No.8630 OF 2009
            -----------------------------------------------
               Dated this the 19th day of July, 2010


                             JUDGMENT

The petitioner retired as a Chief Accountant from the first

respondent society on 30.6.2008. According to him, he had a

continuous service of more than 29 years. He has filed this writ

petition complaining that he has been paid only an amount of

Rs.3,50,000/- as gratuity though he is entitled to receive an

amount of Rs.5,56,641/-, on the basis of his service. He had

requested for the disbursement of the balance amount of

gratuity due to him from the respondent.

2. A counter affidavit has been filed on behalf of the second

respondent. According to the second respondent, as per the

master policy that has been entered into with the first respondent

society, the second respondent is bound to pay only a maximum

amount of Rs.3,50,000/-. It is submitted that the first

respondent has paid premium only for the said amount.

Therefore, he contended that the second respondent is not bound

to pay any further balance amount to the petitioner.

3. Advocate Sri.P.V.Baby, who appears for the first

W.P.(C) No.8630 OF 2009 2

respondent society submits that the second respondent has to

pay the balance amount that is claimed by the petitioner.

4. Rule 59 of the Kerala Co-operative Societies Rules,1969

provides for payment of gratuity to the employees of Co-

operative Societies. The bye-laws of the first respondent society

also has a corresponding provision in terms of Rule 59.

Therefore, it cannot be disputed that the petitioner is entitled to

be paid gratuity in accordance with law. The Group Insurance

Policy that is taken by the Society is for the convenience of the

Society itself. The terms of such policy between the Society and

the second respondent cannot be used to limit the amount of

gratuity that is payable to the petitioner in accordance with the

Rules. If the terms of the Group Insurance Policy does not make

provision for the payment of the amount of full gratuity due to an

employee, the balance amount that is due to the employee would

have been paid by the Society itself.

5. In Retnavalli v. Ambalapadu Service Co-operative

Bank Ltd. (2005(3)KLT 320) as well as the decision of this court

in W.P(C) No.17842 of 2009, this court has held that employees

can claim the full amount of gratuity benefits due to them

W.P.(C) No.8630 OF 2009 3

calculated on the length of their service. On such calculation, if

the amount due is more than what is provided for under the

Group Insurance Scheme, it is certainly the liability of the

employer to pay the balance amount due to the employees. On

the basis of above decisions, I notice that a number of other

similarly placed employees have been directed to be paid the full

gratuity amount due to them as per the Rules. I do not find any

reason to deny the petitioner also the same benefit.

In view of the above, this writ petition is allowed. The first

respondent is directed to pay to the petitioner the balance

amount of gratuity due to him, as expeditiously as possible, at

any rate within a period of one month from the date of receipt of

a copy of this judgment.

K.SURENDRA MOHAN,
Judge
cms