IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21619 of 2009(V)
1. M.V.SUKUMARAN, S/O. VELAYUDHAN,
... Petitioner
Vs
1. THE JOINT REGISTRAR (GENERAL),
... Respondent
2. THE MUVATTUPUZHA URBAN CO-OPERATIVE
For Petitioner :SMT.AMBIKA RADHAKRISHNAN
For Respondent :SRI.MANOJ P.KUNJACHAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/08/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.21619 of 2009
---------------------------------
Dated, this the 27th day of August, 2009
J U D G M E N T
The petitioner, a retired employee of the 2nd respondent Bank,
has approached this Court praying for a direction to the
respondents to release the entire amount of DCRG that is due to
him. It is stated that according to the petitioner, the Bank had
subscribed to Gratuity Fund Trust with the Life Insurance
Corporation, and that the Life Insurance Corporation of India has
paid an amount of Rs.5,85,596/- to the Bank, and despite that, he
was paid only Rs.3,50,000/- acting upon Ext.P1 circular No.25/99.
2. In similar circumstances, this Court in the judgment in
Retnavalli v. Ambalapadu Service Co-operative Bank Ltd. (2005(3)
KLT 320) has already held that a retired employee is eligible to be
paid full gratuity.
3. In my view, that judgment covers the entire issue raised
in this writ petition in favour of the petitioner. Therefore, the writ
petition is disposed of directing that the 2nd respondent shall
WP(C) No.21619/2009
-2-
sanction and disburse the balance amount of gratuity that is due to
the petitioner. This shall be done as expeditiously as possible, at
any rate, within three weeks of production of a copy of this
judgment.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg