IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21821 of 2010(C)
1. T.V.GEORGE, AGED 65 YEARS,
... Petitioner
2. JOHN M.NINAN, MADAMBISERIL,
3. LALITHAMMA JACOB, MADAMBISERIL HOUSE,
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. CONTROLLING AUTHORITY UNDER THE
3. REGIONAL JOINT LABOUR COMMISSIONER,
4. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.K.K.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :13/07/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.21821 of 2010
-------------------------------------------
Dated this the 13th July, 2010
JUDGMENT
The petitioners are retired employees of the Kerala
State Electricity Board (‘KSEB’ for short). They have
retired from service during the year 2000-2001 on
attaining superannuation. However, they were not paid
gratuity in accordance with the provisions of the Payment
of Gratuity Act, 1973. Therefore, they approached the
second respondent by filing G.C.Nos.472 of 2004, 367 of
2004 and 368 of 2004 respectively for getting their
balance gratuity. As per Ext.P2 order, the petitioners have
been granted the amount of gratuity due to them by the
second respondent. Meanwhile, the third petitioner died
and the second petitioner is his legal heir. The petitioner
seeks payment of the gratuity due to them.
2. Adv.K.S.Anil who appears for the KSEB submits
that the entire amount has been deposited with the third
respondent and that the balance amount of gratuity could
be paid to the petitioners on their executing bonds as
wpc No.21821/2010 2
security for such payments. The counsel for the petitioner
points out that such orders have been granted by this
Court in other Writ Petitions filed by similarly placed
retired employees.
3. This Writ Petition is accordingly disposed of
directing the second respondent to disburse to the
petitioners the amount of gratuity found due to them as
per Ext.P2 order on their furnishing security for such
payment by executing personal bonds. The payment as
directed above shall be made as expeditiously as possible
and at any rate within a period of six weeks from the date
of receipt of a copy of this judgment.
K.SURENDRA MOHAN,
JUDGE
css/