IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1177 of 2008(M)
1. THE KERALA STATE ELECTRICITY BOARD,
... Petitioner
Vs
1. M.N. GOPINATHAN,
... Respondent
2. THE CONTROLLING AUTHORITY,
3. THE REGIONAL JOINT LABOUR COMMISSIONER,
For Petitioner :SRI.K.S.ANIL, SC, KSEB
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/01/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 1177 of 2008(M)
=======================
Dated this the 10th day of January, 2008
JUDGMENT
The petitioner is the Kerala State Electricity Board. The
Board is challenging orders of the original and appellate
authorities under the Payment of Gratuity Act whereby the
authorities have directed payment of gratuity to the 1st
respondent in accordance with the Payment of Gratuity Act. This
writ petition is filed on the ground that the Writ Appeal No.1062
of 2003 on the question as to whether the rules relating to
gratuity under the KSR would overwrite the provisions of the
Payment of Gratuity Act is pending before a Division Bench. That
writ appeal is against a judgment of a learned single judge
holding that the provisions of the Payment of gratuity Act would
prevail. Now that the writ appeal is dismissed. This writ petition
is also liable to be dismissed. Accordingly, the same is
dismissed.
S.SIRI JAGAN, JUDGE
jp