High Court Kerala High Court

P.N. Lakshmikanthan vs Kerala State Electricity Board on 1 December, 2008

Kerala High Court
P.N. Lakshmikanthan vs Kerala State Electricity Board on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35294 of 2008(B)


1. P.N. LAKSHMIKANTHAN, S/O. A. NARAYANN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CONTROLLING AUTHORITY UNDER

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :01/12/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).35294/2008
                     --------------------
       Dated this the 1st day of December, 2008

                      JUDGMENT

Petitioner retired from the service of the

Electricity Board on superannuation. On being denied

gratuity in terms of the Payment of Gratuity Act, he

approached the Controlling Authority, the second

respondent. By an order dated 18.10.2006, second

respondent directed to pay an amount of Rs.70,000/-

with interest at the rate of 10%, with effect from

3.8.2004. Further steps to get the amont has turned

futile.

2. Learned Standing Counsel for the KSEB submits

that the principal amount of Rs.70,000/- has been

deposited with the RJFC, Ernakulam. A copy of the

receipt has also been produced before me in

substantiation of this fact. It is open to the petitioner

to approach the said authority who shall disburse the

said amount on production of a copy of this judgment.

Standing Counsel further submits that the interest due

W.P.(C).35294/2008
2

shall be deposited within one month before the said

authority. Submission is recorded. If interest on the

said amount is deposited, same shall also be disbursed

to the petitioner within one month from the date of

receipt of a copy of this judgment.

Writ petition is accordingly closed.

V.GIRI,
Judge

mrcs