High Court Kerala High Court

The Cannanore Co-Operative … vs V.P. Rajan on 23 May, 2008

Kerala High Court
The Cannanore Co-Operative … vs V.P. Rajan on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32557 of 2007(A)


1. THE CANNANORE CO-OPERATIVE SPINNING
                      ...  Petitioner

                        Vs



1. V.P. RAJAN, S/O. KRISHNAN,
                       ...       Respondent

2. THE CONTROLLING AUTHORITY UNDER THE

                For Petitioner  :SRI.A.M.SHAFFIQUE (SR.)

                For Respondent  :SRI.P.M.PAREETH

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/05/2008

 O R D E R
                            S.SIRI JAGAN, J
                      = = = = = = = = = = = = = = = =
                W.P.(C).Nos. 32557, 32589 &32603 of 2007
                = = = = = = = = = = = = = = = = = = = = = =
                  Dated this the 23rd day of May, 2008.

                             J U D G M E N T

In all these three writ petitions the petitioners are

challenging orders of authorities under Payment of Gratuity Act

directing payment of gratuity to three retired employees of the

petitioner company. The petitioner’s main contention is that the

petitioner is unable to pay off amounts due to the retired

employees on account of precarious financial condition of the

company. It is also submitted that the petitioner is a

Government company. However, now it is admitted that the

principal amount of gratuity due to the petitioners in W.P.(C).

Nos. 32589 & 32557 of 2007 has been paid. In W.P.(C).No.

32603 of 2007, I had directed payment of Rs. 50,000/- as an

interim measure which is also paid. The contention of the

petitioners is that the petitioners are making all efforts to pay off

gratuity amounts due to all the retired employees of the company

and they are paying gratuity in accordance with the priority of

date of retirement at the rate of 10 employees per month. They

W.P.(C).Nos. 32557, 32589 &32603 of 2007 2

are willing to pay the balance principal amount due to the

petitioner in W.P.(C).No. 32603 of 2007 also within a week.

However, the petitioners challenge the liability to pay interest. I

am not inclined to accept that contention since the liability to pay

interest is statutory. In the above circumstances, this writ

petition is disposed of with the following directions:

The balance principal amount due to the 1st respondent in

W.P.(C).No. 32603 of 2007 shall be paid within a period of one

week from the date of receipt of a copy of this judgment. The

interest due to the 1st respondent in each of the three writ

petitions shall be paid within two months from the date of receipt

of a copy of this judgment. The validity of the scheme put

forward by the petitioner for payment of gratuity to retired

employees of the petitioner is left open to be agitated in any

future litigation that may arise.

S.SIRI JAGAN, JUDGE

bkn/-