High Court Kerala High Court

The Managing Director vs Sri.N.Gopinathan on 15 October, 2008

Kerala High Court
The Managing Director vs Sri.N.Gopinathan on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23598 of 2008(H)


1. THE MANAGING DIRECTOR,
                      ...  Petitioner

                        Vs



1. SRI.N.GOPINATHAN,S/O. NARAYANAN
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

3. THE DISTRICT LABOUR OFFICER

                For Petitioner  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

                For Respondent  :SRI.N.SASIDHARAN UNNITHAN

The Hon'ble MR. Justice V.GIRI

 Dated :15/10/2008

 O R D E R
                        V.GIRI, J.
       -------------------------
             W.P.(C).No.23598, 23715 &
                     23832 of 2008
       -------------------------
         Dated this the 15th day of October, 2008.


                     JUDGMENT

All these writ petitions are filed by

the Managing Director of the Kerala State Road

Transport Corporation {for short ‘the

Corporation’} challenging similar orders passed

by the Labour Court. Suffice if the contentions

in W.P.(C)No.23598/08 are referred to.

W.P.(C)No.23598/08:

2. The first respondent was an employee

of the Corporation and he retired from service

on 31.03.2004. He filed a claim petition under

Section 33(2) of the Industrial Disputes Act

before the Labour Court claiming his dues under

the General Provident Fund account, along with

interest. Ext.P1 claim petition in this regard

was opposed by the Corporation and Ext.P2

objections were filed. Essentially, the

objection taken up was that the claim made by

the claimant before the Labour Court is on the

strength of the wage revision, as contemplated

vide agreement dated 13.4.1999 and that the

Corporation have approached the Government to

W.P.(C).NO.23598/08 & Con. cases.

:: 2 ::

give financial aid. The Labour Court considered

the objections and rightly noted that the

Corporation has not disputed the correctness of

the claim made by the claimant. But the only

plea is that its financial position is

precarious and it is not possible to undertake

more liability and the Corporation cannot

derogate from the right of the claimant, which

he is otherwise entitled to, by way of pay

revision arrears relatable to the period of

1997. Ext.P4 order passed by the Labour Court

has been challenged by the petitioner.

3. I heard learned standing counsel for

the Corporation and learned counsel for the

first respondent.

4. There is no serious dispute regarding

the entitlement of the claimant to receive the

amount as prayed for in Ext.P1 application. It

has to be noted that the claim relates to

arrears of wages, which the employee was

entitled to, on the strength of the pay revision

agreement of year 1997. In such circumstances,

there is no error whatsoever in the view taken

by the Labour Court. I do not find any grounds

W.P.(C).NO.23598/08 & Con. cases.

:: 3 ::

to interfere with the order passed by the Labour

Court.

5. Learned counsel for the Corporation

submits that the Corporation is facing

considerable financial difficulties and it is

this reason which has essentially prompted the

Corporation to challenge the order of the Labour

Court. Learned counsel prays for time to

satisfy the order passed by the Labour Court and

points out that steps are in contemplation to

satisfy the claim.

6. In the facts and circumstances, while

affirming the order passed by the Labour Court,

it is made clear that the Corporation shall be

permitted to pay the amount, as per the award of

the Labour Court, within a period of four months

from today.

Writ petitions are disposed of, subject

to the above directions.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. To Judge