High Court Kerala High Court

Bhaskaran Edayath vs Appellate Authority Under … on 22 October, 2009

Kerala High Court
Bhaskaran Edayath vs Appellate Authority Under … on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 929 of 2009()


1. BHASKARAN EDAYATH,ASSISTANT EXECUTIVE
                      ...  Petitioner
2. K.P.RAVINDRAN,DRIVER GRADE I(RTD),
3. E.V.SEBASTIAN,LINE MAN(RTD),KERALA STATE
4. A.C.PADMALATHA,SENIOR SUPERINTENDENT
5. PADMINI.M.E,SENIOR SUPERINTENDENT (RTD),
6. K.BALAN,ASSISTANT EXECUTIVE ENGINEER
7. K.GOPINATHAN NAMBIAR,SUB ENGINEER(RTD),K
8. E.P.RAVEENDRAN,DEPUTY CHIEF ENGINEER
9. K.O.THOMAS,EXECUTIVE ENGINEER(RTD)
10. A.V.MOHANAN NAMBIAR,DEPUTY CHIEF
11. V.T.SHADULI,ASSISTANT ENGINEER(RTD),
12. BASHEER,ASSISTANT ENGINEER(RTD),
13. A.M.SCARIA,FORE MAN(RTD),KERALA STATE
14. M.BALAN,SUB ENGINEER(RTD),KERALA STATE
15. K.GANGADHARAN,WATCH MAN(RTD),KERALA
16. A.JANARDHANAN,ASSISTANT ENGINEER(RTD),
17. C.K.PHALGUNAN,ASST.ENGINEER(RTD),
18. T.RAJAN,ASST.ENGINEER(RTD),KERALA STATE
19. K.K.BHASKARAN,SUB ENGINEER(RTD),
20. K.RAMAKRISHNAN,ASSISTANT ACCOUNTS
21. K.K.CHACKO,LINE MAN GRADE I (RTD),
22. P.O.GANGADHARAN NAMBIAR,SUB ENGINEER
23. C.CHANDRAN,OFFICE ASSISTANT(RTD),
24. JAYAKRISHNAN.U.P,SUB ENGINEER(RTD),
25. K.RAJAN,SUB ENGINEER(RTD),KERALA STATE
26. A.VASU,SUB ENGINEER(RTD),KERALA STATE
27. K.HASSAN,OVER SEER(RTD),KERALA STATE
28. G.SHANMUGHAN,OVER SEER(RTD),
29. C.BALAKRISHNAN,CHIEF ENGINEER(RTD),
30. SRI.K.PURUSHOTHAMAN,OVER SEER(RTD),
31. C.P.RAVEENDRAN,ASSISTANT ENGINEER(RTD),
32. P.JAYADEVAN,OVER SEER(RTD),KERALA STATE
33. M.E.PAVITHRAN,JUNIOR ENGINEER(RTD),
34. P.KANAKAVALLY,CONFIDENTIAL ASST(RTD),
35. P.K.VALSARAJAN,ASSISTANT ENGINEER(RTD),
36. K.JANARDHANAN,ASSISTANT ENGINEER(RTD),
37. N.RAMACHANDRAN,ASSISTANT ENGINEER(RTD),
38. P.MUKUNDAN,ASSISTANT ENGINEER(RTD),
39. K.CHINNAN,ASSISTANT EXECUTIVE ENGINEER
40. V.K.ABDUL RAZAK,OFFICE ATTENDANT(RTD),
41. M.J.VARGHESE,ASSISTANT EXECUTIVE
42. KELAPPAN.N.K,OVER SEER(RTD),KERALA STATE
43. K.BALAN,OVER SEER(RTD),KERALA STATE
44. K.K.GOURI SENIOR SUPERINTENDENT(RTD),
45. C.J.JOHN,LINE MAN(RTD),KERALA STATE
46. C.P.ABDUL HAMEED,ASSISTANT ENGINEER(RTD)
47. E.M.PREMARAJAN,ASSISTANT ENGINEER(RTD),
48. SRI.P.K.SURENDRAN,ASSISTANT ENGINEER
49. K.V.CHANDRAN,ASSISTANT ENGINEER(RTD),
50. E.K.PAVITHRAN,ASSISTANT ENGINEER(RTD),
51. K.V.CHANDRAN,SENIOR SUPERINTENDENT(RTD)
52. T.SREEDHARAN,ASSISTANT ENGINEER(RTD),
53. M.P.JAYARAJAN,ASSISTANT ENGINEER(RTD)
54. M.BALAN,SENIOR SUPERINTENDENT(RTD),
55. K.C.RAJAN,SENIOR SUPERINTENDENT(NC)(RTD)
56. K.RAJAN,OVER SEER(RTD),KERALA STATE

                        Vs



1. APPELLATE AUTHORITY UNDER PAYMENT OF
                       ...       Respondent

2. CONTROLLING AUTHORITY UNDER PAYMANT OF

3. KERALA STATE ELECTRICITY BOARD,

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :22/10/2009

 O R D E R
                             V.GIRI, J.
        = = = = = = = = = = = = = = == = = = = = =
                       R.P. No. 929 OF 2009
                                 IN
                   W.P.(C). No. 24543 OF 2009

        = = = = = = = = = = = = = == = = = = = = =

            Dated this the 22nd day of October 2009.


                            O R D E R

The writ petitioner has filed this review petition contending

that the judgment proceeded on the premise that the Board has

deposited the gratuity amount due to each one of the petitioners

before the competent authority and it is therefore that directions

have been issued to the competent authority to disburse the

amount so deposited. It is contended that in certain cases, the

amount has not been deposited so far.

2. I heard learned Standing Counsel for the Board also in

this regard. Learned Counsel submits that the amounts have

been deposited in the case of the petitioners except petitioners

3 and 43.

3. The Board shall see that if in the case of any among the

petitioners, gratuity as directed by the competent authority is yet

to be deposited before the District Labour Officer or Regional

Joint Labour Commissioner as a case may be, the same shall be

deposited within one month from the date of production of a

R.P. No. 929 OF 2009 IN W.P.(C). No. 24543 OF 2009

2

copy of this order in the review petition along with an

undertaking by the concerned applicant that the order passed by

the competent authority under the Payment of Gratuity Act in his

case has become final. A copy of such order passed by the

competent authority under the Act and the order if any passed by

the appellate authority shall also be produced before the Board

along with a copy of this order.

Subject to the above, the review petition is disposed of.

(V.GIRI)
JUDGE

kkms/