High Court Kerala High Court

T.K.Sulochana vs Kerala State Electricity Board on 20 January, 2009

Kerala High Court
T.K.Sulochana vs Kerala State Electricity Board on 20 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 842 of 2009(A)


1. T.K.SULOCHANA, THEKKEKADAMPAT HOUSE,
                      ...  Petitioner
2. K.NARAYANAN, NJARAKKAT HOUSE,
3. P.K.VIJAYAN, PUTHUPURAKKAL HOUSE,
4. K.N.KESAVAN, KARADIYIL HOUSE,
5. S.GANGADHARAN, MATHILUVILA HOUSE,

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CONTROLLING AUTHORITY UNDER THE

3. THE APPELLATE  AUTHORITY UNDER THE

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/01/2009

 O R D E R
                         ANTONY DOMINIC, J.
                         -----------------------------
                        W.P.(C) No. 842 of 2009
                     --------------------------------------
                Dated this the 20th day of January, 2009

                                JUDGMENT

Petitioners were the employees of the first respondent and after

retirement from service, they claimed Gratuity under the Act and

orders were passed by the Controlling Authority in their favour. The

award also included interest for the belated payment of Gratuity.

2. There were several litigations between the parties and the

surviving claim is in relation to the liability of the 1st respondent in

respect of payment of interest. While the Board submitted before this

court in CCC No.1353/2008, that the interest also was deposited with

the authorities, the petitioners state that they were not in a position to

get the amount released, so far since the Board has not produced the

original challan receipts evidencing the deposit of the amount. It is in

these circumstances, the writ petition has been filed, seeking a

direction to the respondent Board to produce the original chalan

receipts evidencing the receipt of the interest amount before the 3rd

respondent.

3. Standing Counsel for the respondent today submits that the

W.P.(C) No. 842/2009
2

matter will be examined and if challan receipts have not been

produced, it will be produced within one month from the date of receipt

of copy of this judgment.

I record the submission and direct that if challan receipt

evidencing deposit of the interest amount has not been produced so far,

the same shall be produced as undertaken before this court.

Writ petition is disposed of with the above direction.

ANTONY DOMINIC, JUDGE

scm