Kerala High Court
Krishnan Achari vs The Chithara Service … on 23 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9908 of 2009(G)
1. KRISHNAN ACHARI,KALABHAVAN, PALLIKKAL
... Petitioner
Vs
1. THE CHITHARA SERVICE CO-OPERATIVE BANK
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE
3. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.K.G.BALASUBRAMANIAN
For Respondent :SRI.PHILIP T.VARGHESE
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/06/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.9908 of 2009
---------------------------------
Dated, this the 23rd day of June, 2009
J U D G M E N T
Challenge in the writ petition is against Ext.P3, a circular
issued by the Registrar of Co-operative Societies fixing upper limit
of Rs.3,50,000/- as the maximum gratuity payable to the
employees of the Society.
2. In the judgment in Retnavalli v. Ambalapadu Service Co-
operative Bank Limited (2005(3) KLT 320), this Court has already
held that such fixation of upper limit is illegal.
3. Taking into account the above, the writ petition is
disposed of quashing Ext.P3 and directing that the balance gratuity
due to the petitioner will be disbursed.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg