IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27938 of 2008(A)
1. N.GOVINDANKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
3. JOINT REGISTRAR OF CO-OP.SOCIETIES,
4. THE SHORANUR CO-OPERATIVE SERVICE BANK
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/02/2009
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)Nos.27938 & 27941 of 2008
==================================
Dated this the 3rd day of February, 2009.
JUDGMENT
These writ petitions relate to the issue as to
whether the amounts under the Group Gratuity
Scheme could be limited on Rs.3.5 lakhs on the
basis of the directions of the Registrar of Co-
operative Societies. That issue is squarely
covered by the decision of this Court in
Ratnavalli v. Ambalapadu Service C-op.Bank Ltd.
(2005 (3) KLT 320) and confirmed by the Division
Bench in W.A.No.1250 of 2004. Learned counsel
for the Society states that the LIC has released
only amounts at the rate of Rs.3.5 lakhs per
person. The parties will stand governed by the
law as laid above and the petitioner should be
entitled to get the entire amounts due under the
Group Gratuity Scheme while the amounts so due
will depend upon the premium paid and the
WPC27938&27941/08
-:2:-
decision in that regard be necessarily taken by
the LIC and amounts released accordingly.
Writ petition ordered accordingly.
Thottathil B.Radhakrishnan,
Judge.
sl.