IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30196 of 2008(T)
1. B.SHAHUL HAMEED, S/O.ABOOBAKER,
... Petitioner
2. M.P.PADMANABHAN, RTD.ASST.ENGINEER,
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. CONTROLLING AUTHORITY OF PAYMENT OF
3. THE JOINT LABOUR COMMISSIONER
For Petitioner :SRI.P.NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/10/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.30196 of 2008
--------------------------
Dated this the 22nd October, 2008
J U D G M E N T
Petitioners, who retired from the Kerala State
Electricity Board, are aggrieved by the non payment of
gratuity to them in spite of Exhibits P1 and P2 orders are
passed on 5.10.2005 and 24.3.2006 respectively.
2. Learned standing counsel for the Kerala State
Electricity Board, on instructions, submits that gratuity
shall be paid without further delay.
3. Apparently, gratuity has been deposited before
the Controlling Authority under the Payment of Gratuity
Act- the 2nd respondent. Second respondent shall,
therefore, disburse the amount including interest due to
the petitioners in terms of Exhibits P1 and P2, without
further delay, at any rate, within six weeks from the date
of receipt of a copy of this judgment. Second respondent
also has the authority to take such steps are necessary to
W.P ( C) No.30196 of 2008
2
see that the amount due under Exhibits P1 and P2 are
recovered from the opposite party in Exhibits P1 and P2.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.30196 of 2008
3
W.P ( C) No.30196 of 2008
4