High Court Kerala High Court

K.T. Thomas vs The Kerala Co-Operative Tribunal on 6 September, 2007

Kerala High Court
K.T. Thomas vs The Kerala Co-Operative Tribunal on 6 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2044 of 2004(E)


1. K.T. THOMAS, KINATTUKARA HOUSE,
                      ...  Petitioner

                        Vs



1. THE KERALA CO-OPERATIVE TRIBUNAL,
                       ...       Respondent

2. THE THIDANADU SERVICE CO-OPERATIVE

3. THE JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :06/09/2007

 O R D E R
      K.S.RADHAKRISHNAN & A.K.BASHEER, JJ
                        -------------------
                        W.A.2044/2004
                        --------------------
         Dated this the 6th day of September, 2007

                        JUDGMENT

Radhakrishnan, J

It is unnecessary to refer to the facts of the

case in detail for the disposal of this appeal. Ext.P1 is the

award passed by the Arbitrator directing the bank to pay

to the petitioner for the period from 16.12.1985 to

31.7.1991 an amount calculated at monthly rate of 50%

of salary eligible to him, if he had continued in the service

of the bank, as damages. Against that decision an appeal

was preferred before the Tribunal which was dismissed by

Ext.P4 judgment dated 11.6.1999 upholding the order of

the Arbitrator. Aggrieved by the same, O.P.22425/1999

was filed before the learned Single Judge and found no

illegality in the award passed by the Arbitrator which was

confirmed by the Tribunal. Considering the facts and

circumstances of the case, we find no reason to upset the

award which in our view is just and proper.

2. Counsel appearing for the appellant submitted

that the award passed by the Arbitrator has not been

implemented so far.

W.A.2044/2004
2

3. In such circumstances, we are inclined to

dispose of this appeal with a direction to the second

respondent to disburse the amount as per the award with

9% interest per annum from 29.4.1993 till the date of

payment. The amount would be disbursed within a

period of two weeks from the date of receipt of a copy of

this judgment.

4. Counsel for the appellant also submits that he

is aged 76 and he is entitled to get gratuity and other

benefits. We express no opinion on that contention and

the petitioner if so advised may take up the matter

before the appropriate authority.

K.S.RADHAKRISHNAN
Judge

A.K.BASHEER
Judge

mrcs