Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sree Gokulam Public School vs State Of Kerala
2024 Latest Caselaw 5103 Ker

Citation : 2024 Latest Caselaw 5103 Ker
Judgement Date : 15 February, 2024

Kerala High Court

Sree Gokulam Public School vs State Of Kerala on 15 February, 2024

Author: V Raja Vijayaraghavan

Bench: V Raja Vijayaraghavan

WP(C) No.5815/2024                         1/4                          Order Date : 15-02-2024

                         IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                         PRESENT
                     THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V
            Thursday, the 15th day of February 2024 / 26th Magha, 1945
                              WP(C) NO. 5815 OF 2024
   PETITIONER:

          SREE GOKULAM PUBLIC SCHOOL, AGED 55 YEARS, PAZHUVIL P.O,
          THRIPRAYAR, THRISSUR, REPRESENTED BY ITS ADMINISTRATOR, SREEJA, W/O.
          K.N CHANDRABOSE, KODACKKATTIL HOUSE, PERINGOTTUKARA P.O, THRISSUR,
          PIN-680564.

   RESPONDENTS:

      1. STATE OF KERALA, REPRESENTED BY LABOUR COMMISSIONER, LABOUR
         COMMISSIONERATE,THOZHIL BHAVAN, LABOUR COMPLEX, THIRUVANANTHAPURAM,
         PIN-695033.
      2. DEPUTY LABOUR COMMISSIONER, OFFICE OF THE DEPUTY LABOUR
         COMMISSIONER, CORPORATION BUILDING, UDAYA NAGAR, CHEMBUKKAV,
         THRISSUR, KERALA, PIN-680005.
      3. RESHMA, D/O. K.K GOPALAN, KOLLAYIL HOUSE, KIZHUPPILLIKKARA P.O,
         THRISSUR, PIN-680702.
      4. GEETHA, W/O. K.K GOPALAN, KOLLAYIL HOUSE, KIZHUPPILLIKKARA P.O,
         THRISSUR, PIN-680702.


        Writ Petition (Civil) praying inter alia that in the circumstances
   stated in the affidavit filed along with the WP(C) the High Court be
   pleased to stay the operation of Exhibit P7 order pending disposal of this
   writ petition (civil).


        This petition coming on for orders upon perusing the petition and
   the affidavit filed in support of WP(C) and upon hearing the arguments of
   M/S. V.G.ARUN, V.JAYA RAGI, R.HARIKRISHNAN (KAMBISSERIL) & NEERAJ NARAYAN,
   Advocates for the petitioner, the court passed the following:
 WP(C) No.5815/2024                            2/4                           Order Date : 15-02-2024




                                    RAJA VIJAYARAGHAVAN V, J.
                                   -------------------------------------
                          W.P.(C) Nos.5754, 5791, 5798, 5815, 5839, 5858
                                           & 5938 of 2024
                                  -------------------------------------------
                             Dated this the 15th day of February 2024



                                                    ORDER

Issue notice to the 3rd respondent in all these cases. The learned

Government Pleader shall take notice for respondents 1 and 2.

2. Sri.V.G Arun, the learned counsel appearing for the petitioner

asserts that eight separate applications were filed by workmen under

Section 7 of the Payment of Gratuity Act, 1972. He submits that the

Controlling Authority has permitted the petitioner to cross-examine only

the workman in GC No.91/2023. It is submitted that the opportunity of

being heard also includes the right of cross-examination. The learned

counsel undertakes to place on record a copy of the deposition of

witnesses to substantiate his contention. According to the petitioner, as

the procedure adopted by the Controlling Authority is illegal and the WP(C) No.5815/2024 3/4 Order Date : 15-02-2024

W.P.(C).5754 of 2024 & connected cases

principles of natural justice, the petitioner may not driven to the

Appellate Authority

3. Having regard to the submissions advanced, there will be an

interim order, as prayed for, for a period of three weeks.

Post on 06.03.2024.

Sd/-

RAJA VIJAYARAGHAVAN V, JUDGE IAP WP(C) No.5815/2024 4/4 Order Date : 15-02-2024

APPENDIX OF WP(C) 5815/2024 Exhibit P1 THE TRUE COPY OF THE ACCOUNT STATEMENT ISSUED BY THE FEDERAL BANK FOR THE PERIOD OF 01.01.2013 TO 08.11.2021 PERTAINING TO THE SAVING BANK SALARY ACCOUNT OF THE LATE K.K GOPALAN Exhibit P2 THE TRUE COPY OF THE APPLICATION FILED UNDER FORM N ENVISAGED UNDER RULE 10 (1) OF THE RULES Exhibit P3 THE TRUE COPY OF AN ORDER DATED 14.02.2023 PASSED BY THE 2ND RESPONDENT/ DEPUTY LABOUR COMMISSIONER IN GC NO. 96 OF 2020 Exhibit P4 THE TRUE COPY OF THE FRESH APPLICATION DATED 08.05.2023 FILED UNDER FORM N ENVISAGED UNDER RULE 10 (1) Exhibit P5 THE TRUE COPY OF THE NOTICE DATED 04.07.2023 UNDER FORM O ENVISAGED UNDER RULE 11(1) ISSUED BY THE 2ND RESPONDENT Exhibit P6 THE TRUE COPY OF THE WRITTEN STATEMENT DATED 14.08.2023 FILED BY THE PETITIONER IN GC NO. 93 OF 2023 Exhibit P7 THE TRUE COPY OF AN ORDER DATED 11.01.2024 IN GC NO.

93/2023 PASSED BY THE DEPUTY LABOUR COMMISSIONER Exhibit P8 THE TRUE COPY OF THE JUDGMENT IN GC NO. 91/2023 DATED 11.01.2024 MENTIONED ABOVE PASSED BY DEPUTY LABOUR COMMISSIONER

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter