High Court Kerala High Court

K.M. Narayanan vs Appellate Authority Under The … on 11 November, 2009

Kerala High Court
K.M. Narayanan vs Appellate Authority Under The … on 11 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32160 of 2009(L)



1. K.M. NARAYANAN
                      ...  Petitioner

                        Vs

1. APPELLATE AUTHORITY UNDER THE PAYMENT OF
                       ...       Respondent

                For Petitioner  :SRI.S.K.SAJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/11/2009

 O R D E R
                          S. SIRI JAGAN, J
                ...............................................
                  W.P(C) No. 32160 of 2009
               .................................................
        Dated this the 11th day of November, 2009

                          J U D G M E N T

Petitioners are retired employees of the Kerala State

Electricity Board. They were paid gratuity in accordance with

rules applicable to employees of the Kerala State Electricity Board.

But the petitioners approached the authority under the Payment of

Gratuity Act seeking additional gratuity as computed under the

Payment of Gratuity Act. The same was allowed by the controlling

authority and the Board was directed to pay additional gratuity to

the petitioners. Appeals filed by the Board against the orders of

the controlling authority were also rejected. The grievance of the

petitioners in this writ petition is that despite the orders of the

authorities under the Payment of Gratuity Act, the amounts

deposited by the Board before the authorities under the Payment of

Gratuity Act are not being disbursed to the petitioners.

2. I have heard the learned Standing Counsel for the Kerala

State Electricity Board as well as the learned Government Pleader

appearing for respondents 1 and 2.

3. The contention of the learned standing counsel for the

Board is that although a Division Bench of this Court as held that

W.P(C) No. 32160 of 2009 -2-

employees of the Kerala State Electricity Board are entitled to

gratuity as computed under the Payment of Gratuity Act, the Board

has taken that matter in appeal before the Supreme Court and

there is a stay granted by the Supreme Court in that case.

According to the standing counsel for the Board, in view of that

stay, unless and until the Supreme Court either decides the matter

finally against the Board or vacates the interim order in that case,

the amounts deposited cannot be disbursed.

4. I do not agree with the standing counsel for the Electricity

Board. In fact a Division Bench of this court has in Abdul

Rahiman v. District Collector, Malappuram and another

[2009 (4) KHC 283 (DB)] held that even when a decision of a

Division Bench of this court is stayed by the apex court, the learned

single Judges of this court are bound to follow the decision of the

Division Bench as it continues to be a binding precedent for them.

As per that judgment, the interim order of stay granted by the

Supreme Court only relieves the concerned parties in the judgment

under appeal from obeying the directions in the judgment under

appeal. Therefore, simply because the order of the Division Bench

is stayed by the Supreme Court, in one case that that cannot

operate as a stay in other cases in respect of similar employees

W.P(C) No. 32160 of 2009 -3-

unless these subsequent orders are also stayed by the Supreme

Court. At the same time, I think that there should be some

protection for the Electricity Board, if ultimately the Supreme

Court decides the question posed before them in favour of the

Board. Accordingly, the writ petition is disposed of as follows:

If the decision of the Supreme Court does not come within 4

months from today, on expiry of four months, the respondents 1

and 2 shall disburse the amounts deposited with them to the

petitioners on the petitioners executing a bond with two serving

employees of the Board as sureties for repayment of the amounts

so disbursed, if ultimately the Supreme Court decides the matter in

favour of the Board in the appeal pending. If the petitioners are

not able to find two serving employees as sureties the amounts

need be disbursed only after the appeal before the Supreme Court

is over, in which case the amount due would be paid with 10%

interest.

S. SIRI JAGAN, JUDGE
rhs