IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23616 of 2005(J)
1. SAHITHYA PRAVARTHAKA CO-OP.SOCIETY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DEPUTY TAHSILDAR, REVENUE RECOVERY,
3. THE REGIONAL JOINT LABOUR COMMISSIONER,
4. THE DISTRICT LABOUR OFFICER,
5. K.LATHIKAMMA, THAZHATHEKUTTU(SRUTHY)
6. ANJU.S. NAIR, THAZHATHEKUTTU SRUTHY
7. T.S.RENJU, THAZHATHEKUTTU,
For Petitioner :SRI.P.V.SURENDRANATH
For Respondent :SRI.RAJEEV V.KURUP
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :05/06/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------
W.P.(C) No. 23616 of 2005
---------------------------------
Dated, this the 5th day of June, 2008
J U D G M E N T
The writ petition is filed challenging recovery proceedings for
recovery of arrears of gratuity payable by the petitioner to
respondents 5 to 7. Learned counsel for the petitioner submitted
that under interim orders of this Court, substantial amounts have
been paid. I do not find any justification to delay payment any
more. However, since in view of the financial difficulty expressed
by petitioner, petitioner is granted another four months time from
today to pay the entire arrears with interest. If payments are not
made on or before 30/09/2008, recovery will be continued
thereafter. Management can adjust amounts, if any due, from the
claimants from the gratuity to be paid to them.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg