IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33497 of 2010(J)
1. P.V.RAVINDRANATH, AGED 63,
... Petitioner
2. C.CHATHU, AGED 68,
3. K.ASOKAN, AGED 65,
4. P.M.KARUNAKARAN, AGED 67,
5. N.P.ASOKAN, AGED 62,
6. T.R.JAYARAMAN, AGED 64,
7. T.P.SREENIVASAN, AGED 64,
8. T.SARADA, AGED 63,
9. M.KUNHIRAMAN, AGED 60,
Vs
1. APPELLATE AUTHORITY UNDER THE
... Respondent
2. CONTROLLING AUTHORITY UNDER THE
3. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.A.RANJITH NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :04/11/2010
O R D E R
C.T.RAVIKUMAR, J.
----------------------------
W.P.(C)No.33497 of 2010
----------------------------
Dated 4th November, 2010
JUDGMENT
The grievance of the petitioners, who are retired
employees of the Kerala State Electricity Board, is pertaining to the
non-disbursement of gratuity payable to them under the Payment of
Gratuity Act, 1972. As per Ext.P1 series of orders, the second
respondent found that the petitioners are entitled to get the balance
amount of gratuity. The same was challenged by the third respondent
before the first respondent in appeals. However, the first respondent
dismissed the appeals, as is obvious from Ext.P2 series of orders. At
the time of filing of the said appeals, the Kerala State Electricity Board
had deposited the arrears of gratuity payable to the petitioners before
the first respondent. Despite the dismissal of the appeals, no action
was taken by the first respondent to disburse the gratuity amount
already deposited by the third respondent. It is raising grievance
against the action on the part of the first and second respondents in
not disbursing the arrears of gratuity that this Writ Petition has been
filed.
W.P.(C) NO.33497/2010 2
In view of the fact that this Court has already passed
orders on similar matters directing the concerned respondent to
disburse the balance amount of gratuity on execution of a bond for
the equivalent amount by the concerned petitioners, this writ petition
is disposed of directing the second respondent to disburse the balance
amount of gratuity payable to the petitioners on their executing bonds
for the equivalent amount to be disbursed to each of them.
C.T.RAVIKUMAR
Judge
TKS