IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35294 of 2008(B)
1. P.N. LAKSHMIKANTHAN, S/O. A. NARAYANN,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CONTROLLING AUTHORITY UNDER
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :01/12/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).35294/2008
--------------------
Dated this the 1st day of December, 2008
JUDGMENT
Petitioner retired from the service of the
Electricity Board on superannuation. On being denied
gratuity in terms of the Payment of Gratuity Act, he
approached the Controlling Authority, the second
respondent. By an order dated 18.10.2006, second
respondent directed to pay an amount of Rs.70,000/-
with interest at the rate of 10%, with effect from
3.8.2004. Further steps to get the amont has turned
futile.
2. Learned Standing Counsel for the KSEB submits
that the principal amount of Rs.70,000/- has been
deposited with the RJFC, Ernakulam. A copy of the
receipt has also been produced before me in
substantiation of this fact. It is open to the petitioner
to approach the said authority who shall disburse the
said amount on production of a copy of this judgment.
Standing Counsel further submits that the interest due
W.P.(C).35294/2008
2
shall be deposited within one month before the said
authority. Submission is recorded. If interest on the
said amount is deposited, same shall also be disbursed
to the petitioner within one month from the date of
receipt of a copy of this judgment.
Writ petition is accordingly closed.
V.GIRI,
Judge
mrcs