IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38638 of 2010(D)
1. P.CHANDRAMOULI, AGED 65,
... Petitioner
2. P.V.VASUDEVAN NAMBOODIRI, AGED 62,
3. T.P.BHASKARAN, AGED 65,
4. M.K.KANARAKKUTTY, AGED 64,
Vs
1. APPELLATE AUTHORITY UNDER THE PAYMENT
... Respondent
2. CONROLLING AUTHORITY UNDER THE PAYMENT
3. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.S.K.SAJU
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :03/01/2011
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.38638 of 2010
-----------------------------------------
Dated this the 3rd day of January, 2011
JUDGMENT
The petitioners, who are former employees of the Kerala
State Electricity Board, hereinafter referred to as the Board for
short, have filed this writ petition seeking expeditious payment of
the amount of gratuity determined by the Controlling Authority in
Ext.P1 series of orders, which have become final following the
dismissal of the appeals filed by the Board before the appellate
authority constituted under the Payment of Gratuity Act, 1972.
When the writ petition came up for hearing today the learned
standing counsel appearing for the Board submitted that the
entire amount of gratuity has been deposited with the first
respondent and that the money has been transferred to the
second respondent. The learned standing counsel also submitted
that the Board has no objection in the petitioners receiving
payment of the gratuity from the second respondent.
In the light of the said submission I dispose of this writ
petition with a direction to the second respondent to pay over the
W.P(C).No.38638 of 2010
-:2:-
amount of gratuity mentioned in Ext.P1 series of orders to the
petitioners within one week from the date on which the
petitioners produce a certified copy of this judgment before the
second respondent.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.38638 of 2010
—————————-
JUDGMENT
3rd January, 2011