IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17453 of 2009(B)
1. E.GOPALAKRISHNA PILLAI, AKSHARA,
... Petitioner
2. M.S.RAJENDRAN, M.S.MANDIRAM,
3. G.SUDHA, SREENIKETH,
Vs
1. THE KALAKKODE SERVICE CO-OPERATIVE BANK
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY ITS
3. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
4. THE JOINT REGISTRAR OF CO-OPERATIVE
5. THE LIFE INSURANCE CORPORATION OF INDIA
For Petitioner :SRI.PIRAPPANCODE V.S.SUDHIR
For Respondent :SRI.B.SURESH KUMAR
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/06/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.17453 OF 2009
------------------------
Dated this the 24th day of June, 2009.
JUDGMENT
Heard both sides.
2. Petitioners were employees of the first respondent
Bank. In this writ petition, their grievance is that, while
disbursing gratuity that is due the first respondent limited
the same to Rs. 3.5 lakhs. Counsel for the Petitioner
submits that an identical issue has been considered by this
court in Ratnavalli V. Ambalapadu Service Co-operative
Society Ltd.(2005(3) KLT 320) and it has been held that the
Society is liable to disburse the entire gratuity that is due.
Counsel also makes reference to Ext.P3 judgment where an
identical issue has been considered.
3. Having regard to the aforesaid judgments of this
court and since the claim of the Petitioner is identical to the
one upheld by this court, I am satisfied that the petitioners
are entitled to succeed.
WP(c).No.17453/09 2
Accordingly, the writ petition is disposed of directing the
first respondent herein to disburse the petitioner’s balance
amount of gratuity that is due to him under the LIC Group
Gratuity Scheme. This shall be done as expeditiously as
possible and at any rate within 4 weeks from the production of
a copy of the judgment.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.17453/09 3