High Court Kerala High Court

The Fertilizers And Chemicals vs P.G.Radhakrishnan Nair on 8 October, 2010

Kerala High Court
The Fertilizers And Chemicals vs P.G.Radhakrishnan Nair on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2307 of 2009()


1. THE FERTILIZERS AND CHEMICALS
                      ...  Petitioner

                        Vs



1. P.G.RADHAKRISHNAN NAIR,EX.B.NO.9232,
                       ...       Respondent

2. M.V.SANKARAN NAMBOOTHIRI,

3. P.M.MANIKANDAN, EX.B.NO.9233,

4. P.SATHYAPRAKASAN, EX.BO.NO.9235,

5. ABI K. ISSAC, EX.BO.NO.9235,

6. UMA, PRASAD CHANDRAN NAIR,

7. K.P.SUNIL KUMAR, EX.BO.NO.9276,

8. JAMES MENACHERY, EX.B.9578,

9. SANTHOSH P.H., EX.B.NO.12194,

10. CLAUDIUS PETER, EX.B.NO.8148,

11. UNION OF INDIA,

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  :SHRI.RAJEEV KOYIKKAL, CGC

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/10/2010

 O R D E R
       J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
                 ------------------------------------------
                        W.A. No.2307 of 2009
                 ------------------------------------------
               Dated this the 8th day of October, 2010

                            JUDGMENT

Ramachandra Menon, J.

Whether the appellant is justified in categorizing the

employees who ‘resigned’ from the service as a separate class, so as

to deny the benefit of gratuity based on the pay revision effected

with effect from 1.1.1997, is the moot point involved.

2. The sequence of events shows that a pay revision

was implemented in the appellant Company as per Ext.P2, pursuant

to Ext.P1 issued by the Department of Public Enterprises, with effect

from 1.1.1997. Arrears of salary were stipulated to be paid only

with effect from a subsequent date, because of the frustrating

pecuniary position of the company. The benefits derived by virtue

of the pay revision were given to the employees in due course.

However, in respect of the persons who were ‘superannuated’

between 1.1.1997 and 30.6.2001, the said benefits were denied;

W.A.No.2307 of 2009

– 2 –

which made them to approach this Court seeking for disbursement

of the due benefits. After hearing both the sides, Ext.P3 judgment

was passed in the writ petition, answering the position in favour of

the petitioners and against the company; which in turn was

subjected to challenge by filing a writ appeal before this Court

culminating in Ext.P4 judgment passed by the Division Bench;

whereby the appeal preferred by the company was dismissed. On

finalizing the proceedings as above, the benefits were extended to

the said persons as well.

3. However, coming to the case of the persons who

‘resigned’ from the service in the aforesaid period, the company

tried to draw a distinction that they stood on a different pedestal

than the employees covered by Exts.P3 and P4 and therefore, the

benefit was denied to them; which made them to approach this

Court by filing the present writ petition. The factual and legal

positions were analyzed by the learned Single Judge who held that

the course pursued by the appellant company was not in conformity

with the law declared by this Court and accordingly, referring to the

W.A.No.2307 of 2009

– 3 –

dictum laid down by the Apex Court in Uco Bank and others v.

Sanwar Mal (2004 (2) LLJ 490), the writ petition was allowed,

holding that the persons concerned were also entitled to have the

benefit of gratuity in terms of the pay revision effected from

1.1.1997 in the same manner as it was ordered to be paid in respect

of the persons covered by Exts.P3 and P4; which in turn is

subjected to challenge in the present writ appeal.

4. The learned counsel appearing for the company

submits that the plight of the company is discernible from the pay

revision proceedings and it was accordingly, that the arrears of

salary were paid only in the year 2001, though the pay revision

was implemented with effect from 1.1.1997. This, however,

cannot be a tool for the company to deny the pensionary benefits

which include the ‘gratuity’, which of course is a statutory right

under Section 4(1) of the Payment of Gratuity Act, 1972. The

relevant provisions under the Payment of Gratuity Act govern the

case of the persons who ‘resigned’ from the service, as well. The

findings and reasonings given by the learned Single Judge for

W.A.No.2307 of 2009

– 4 –

allowing the the writ petition appear to be very much correct and

proper and are not assailable.

No interference is warranted and the writ appeal is

dismissed accordingly.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge

vns