Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.P.Varghese vs The Regional Joint Labour Commissioner
2025 Latest Caselaw 3329 Ker

Citation : 2025 Latest Caselaw 3329 Ker
Judgement Date : 11 August, 2025

Kerala High Court

P.P.Varghese vs The Regional Joint Labour Commissioner on 11 August, 2025

Author: K.Babu
Bench: K. Babu
W.P.(C)NoS . 37031& 40961 of 2024
                                    ..1..



                                                   2025:KER:59786

                                                      "C.R."


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

               THE HONOURABLE MR.JUSTICE K. BABU

 MONDAY, THE 11TH DAY OF AUGUST 2025 / 20TH SRAVANA, 1947

                     WP(C) NO. 37031 OF 2024

PETITIONER/S:

    1      P.P.VARGHESE
           AGED 81 YEARS
           MANAGING TRUSTEE, GOOD SHEPHERD PUBLIC SCHOOL
           AND JUNIOR COLLEGE, MADAPPALLY PO, THENGANA,
           CHANGANACHERRY, KOTTAYAM., PIN - 686546

    2      ADDL.P2: JOHNSON ABRAHAM MATHEW,
           SON OF CHERUTHOMBIL CHACKO ABRAHAM, MANAGER,
           GOOD SHEPHERD PUBLIC SCHOOL AND JUNIOR COLLEGE,
           MADAPPALLY PO, THENGANA, CHANGANACHERRY,
           KOTTAYAM ., RESIDING AT CHERUTHOMBIL KOMATTU,
           THOTTAPUZHASSERY, PULLAD P.O., PATHANAMTHITTA,
           PIN - 689 548. * ADDL P2 IS IMPLEADED AS PER
           ORDER DATED 27.02.2025 IN I.A.1/2025 IN WP(C)
           37031/2024.


           BY ADVS.
           SRI.B.ASHOK SHENOY
           SRI.P.S.GIREESH
           SHRI.SALIH P.A.
 W.P.(C)NoS . 37031& 40961 of 2024
                                    ..2..



                                               2025:KER:59786

           SMT.THEJALAKSHMI R.S.
           SHRI.ARJUN R NAIK
           SHRI.ADITYA A. SHENOY
           SHRI.UMASANKER U.U.




RESPONDENT/S:

    1      THE REGIONAL JOINT LABOUR COMMISSIONER
           OFFICE OF THE REGIONAL JOINT LABOUR
           COMMISSIONER, CIVIL STATION, KAKKANAD, KOCHI.,
           PIN - 682030

    2      THE DEPUTY LABOUR COMMISSIONER
           OFFICE OF THE DEPUTY LABOUR COMMISSIONER,
           ETTUMANOOR PO, KOTTAYAM., PIN - 686631

    3      MARIAMMA BABY
           AGED 68 YEARS
           WIFE OF BABY, PALLITHANAM HOUSE, KOTTAMURY P.O.,
           THRIKODITHANAM, CHANGANACHERRY, KOTTAYAM., PIN -
           686105


           BY ADVS.
           SMT. MABLE C KURIAN, SR GP
           SHRI.C.S.AJITH PRAKASH
           SHRI.T.K.DEVARAJAN
           SHRI.BABU M.
           SMT.ANCY THANKACHAN
           SMT.KRISHNENDU.D
           SHRI.XAVIER K.K.
 W.P.(C)NoS . 37031& 40961 of 2024
                                      ..3..



                                                        2025:KER:59786


      THIS    WRIT   PETITION       (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 11.08.2025, ALONG WITH WP(C).40961/2024, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.P.(C)NoS . 37031& 40961 of 2024
                                    ..4..



                                                   2025:KER:59786


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

               THE HONOURABLE MR.JUSTICE K. BABU

 MONDAY, THE 11TH DAY OF AUGUST 2025 / 20TH SRAVANA, 1947

                     WP(C) NO. 40961 OF 2024

PETITIONER/S:

    1      P.P.VARGHESE
           AGED 81 YEARS
           SON OF PAPPY VARGHESE, MANAGING TRUSTEE, GOOD
           SHEPHERD PUBLIC SCHOOL AND JUNIOR COLLEGE,
           MADAPPALLY PO, THENGANA, CHANGANACHERRY,
           KOTTAYAM ., PIN - 686546

    2      ADDL.P2.JOHNSON ABRAHAM MATHEW ,
           SON OF CHERUTHOMBIL CHACKO ABRAHAM, MANAGER,
           GOOD SHEPHERD PUBLIC SCHOOL AND JUNIOR COLLEGE,
           MADAPPALLY PO, THENGANA, CHANGANACHERRY,
           KOTTAYAM, RESIDING AT CHERUTHOMBIL KOMATTU,
           THOTTAPUZHASSERY, PULLAD P.O., PATHANAMTHITTA
           689548. [ADDL.P2 IS IMPLEADED AS PER ORDER DATED
           27.02.2025 IN IA NO.1/2025 IN WP(C) 40961/2024]

           BY ADVS.
           SRI.B.ASHOK SHENOY
           SRI.P.S.GIREESH
           SHRI.SALIH P.A.
           SHRI.ADITYA A. SHENOY
           SMT.CHANDANA C.
           SHRI.ARJUN R NAIK
 W.P.(C)NoS . 37031& 40961 of 2024
                                     ..5..



                                                        2025:KER:59786

           SHRI.UMASANKER U.U.


RESPONDENT/S:

    1      THE REGIONAL JOINT LABOUR COMMISSIONER
           OFFICE OF THE REGIONAL JOINT LABOUR
           COMMISSIONER, CIVIL STATION, KAKKANAD, KOCHI .,
           PIN - 682030

    2      THE DEPUTY LABOUR COMMISSIONER
           OFFICE OF THE DEPUTY LABOUR COMMISSIONER,
           ETTUMANOOR PO, KOTTAYAM., PIN - 686631

    3      MARIAMMA BABY
           PALLITHANAM HOUSE, KOTTAMURY P.O.,
           THRIKODITHANAM, CHANGANACHERRY, KOTTAYAM ., PIN
           - 686105


           BY ADVS.
           SMT. MABLE C KURIAN, SR GP
           SHRI.C.S.AJITH PRAKASH
           SHRI.T.K.DEVARAJAN
           SHRI.BABU M.
           SMT.ANCY THANKACHAN
           SMT.KRISHNENDU.D
           SHRI.XAVIER K.K.



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION          ON         11.08.2025,         ALONG         WITH
WP(C).37031/2024,          THE      COURT    ON   THE    SAME    DAY
DELIVERED THE FOLLOWING:
 W.P.(C)NoS . 37031& 40961 of 2024
                                      ..6..



                                                         2025:KER:59786

                                                                "C.R."
                            K.BABU, J
           -------------------------------------------------
           W.P.(C) Nos. 37031 & 40961 of 2024
           -------------------------------------------------
          Dated this the 11th day of August, 2025

                            JUDGMENT

The original petitioner (hereinafter referred to as

'the petitioner' for short) is the opposite party/employer

in the Gratuity Application (GC No. 274/2018) filed by

respondent No.3, the employee.

2. Respondent No.3, claiming to have been

employed in the services of Good Shepherd Public School

and Junior College of which the petitioner is the

Managing Trustee, filed a Gratuity Application before

respondent No.2 (the Controlling Authority under the

Payment of Gratuity Act, 1972 ('the Act' for short)) under

Section 7 of the Act. Respondent No.3 claimed that she W.P.(C)NoS . 37031& 40961 of 2024 ..7..

2025:KER:59786

had put in 25 years of service from 01.06.1993 to

26.03.2018 until retirement as High School Assistant in

the School and her last drawn monthly salary/wages was

Rs.30,000/-.

3. The petitioner resisted the application on

getting notice. He contended that respondent No.3

superannuated from the School on 31.03.2012 and as on

the date of superannuation she was paid a monthly gross

salary of Rs.21,833/-. After superannuation, on

31.03.2012, she was temporarily appointed as Senior

Headmistress till 2017, on payment of a consultancy fee

of Rs.15,000/- which was enhanced to Rs.27,500/- in June

2016. Later in 2017, she was appointed as Academic

Coordinator till 26.03.2018 on which date she was

relieved as per the circular issued by the CBSE. She was W.P.(C)NoS . 37031& 40961 of 2024 ..8..

2025:KER:59786

paid Rs.30,000/- per month as consultancy fee when she

was so relieved.

4. The petitioner also contended that respondent

No.3 is not an employee under Section 2(e) of the Act.

Respondent No.3 filed replication denying the contentions

raised by the petitioner.

5. The Controlling Authority proceeded to take

evidence. Respondent No.3 gave evidence as AW1.

Exts.A1 to A3 were marked on her side. After hearing

both sides, the Controlling Authority allowed the

application directing the petitioner to pay a sum of

Rs.4,32,692/- as gratuity with 10% interest from

27.03.2018.

6. The petitioner filed a review petition seeking to

reconsider the Award. That petition was not considered.

Therefore, the petitioner filed W.P.(C) No.10453/2021 W.P.(C)NoS . 37031& 40961 of 2024 ..9..

2025:KER:59786

before this Court assailing the Award (Ext.P4). This

Court by judgment dated 06.12.2022 set aside Ext.P4 and

remanded back the application to respondent No.2 for

consideration afresh, after giving an opportunity to the

petitioner to lead evidence. Pursuant to the judgment of

this Court, the Controlling Authority reconsidered the

matter. The petitioner gave evidence as OPW1. Exts.B1

to B11 series were marked.

7. After hearing, the Controlling Authority passed

Ext.P6 Award on 16.08.2023 retaining Ext.P4 Award

passed by him prior to the remand of the matter .

8. Aggrieved by Ext.P6 order, the petitioner filed

an appeal, GA No.139/2023, under Section 7(7) of the

Gratuity Act before respondent No.1 (the Appellate

Authority).

W.P.(C)NoS . 37031& 40961 of 2024 ..10..

2025:KER:59786

9. Respondent No.3 also filed appeal, as

G.A.No.153 of 2023, challenging Ext.P6 order, to the

extent it restored Ext.P4 and refused to grant interest.

10. The Appellate Authority, on 15.07.2024, allowed

the appeal filed by respondent No.3 by modifying Ext.P6

order and setting aside the last paragraph therein to the

effect it retained in tact the previous order and also

directed the petitioner to pay Rs.4,32,692/- as gratuity

with interest at 10% per annum from 27.03.2018 (Ext.P8).

11. The Appellate Authority however did not

dispose of G.A. No.139 of 2023. Therefore, the petitioner

filed W.P.(C) No.37031 of 2024 before this Court. As per

interim order dated 22.10.2024, this Court directed the

Government Pleader to get instructions on the status of

Ext.P7 appeal. On, 30.07.2024, the Appellate Authority

had passed an order dismissing GA No.139/2023. W.P.(C)NoS . 37031& 40961 of 2024 ..11..

2025:KER:59786

12. The petitioner challenges the order dated

15.07.2023 passed in GA No.153/2023 in W.P.(C) No.

37031 of 2024 and order dated 30.07.2024 passed in GA

No.139/2023 in W.P.(C) No.40961 of 2024.

13. The learned counsel for the petitioner made the

following submissions:-

(a) As both appeals arose from the same order,

the Appellate Authority ought to have

considered and disposed of them together.

(b)Confirmation of the impugned order allowing

the appeal filed by respondent No.3 has

prejudiced the petitioner while it considered the

appeal filed by respondent No.3.

(c)The appellate authority has not considered

the challenges of the petitioner regarding the W.P.(C)NoS . 37031& 40961 of 2024 ..12..

2025:KER:59786

date of superannuation and the last drawn

salary claimed by respondent No.3.

14. The learned counsel for respondent No.3

submitted the following:-

(a)In the order dated 15.07.2023 passed in

G.A.No.153 of 2023, the Appellate Authority had

not gone into any of the merits of the contentions

raised by the petitioner, but only rectified a

patent error.

(b) No prejudice has been caused to the

petitioner due to the separate consideration of

the appeals by the appellate authority.

15. The learned Government Pleader supported the

order passed by the Appellate Authority, contending that

the successive disposal of the appeals separately has not

caused any prejudice to the petitioner. W.P.(C)NoS . 37031& 40961 of 2024 ..13..

2025:KER:59786

16. The order dated 12.02.2021 passed by the

Controlling Authority in GC No. 274/2018 was challenged

by the petitioner in WP(C) No.10453 of 2021 before this

Court. This Court by judgment dated 06.12.2022 set aside

the Award dated 12.02.2021 and remanded the matter to

the Controlling Authority for reconsideration afresh, after

affording an opportunity to the petitioner to lead

evidence. Further, in the order passed after remand,

(Ext.P6) the Controlling Authority retained the previous

order, the operative portion of which reads thus:-

"Therefore, based on the pleadings in the application, documents, and arguments, the order issued by this authority on 12.02.2021 is hereby retained and thus ordered."

17. Respondent No.3 challenged this Order before

the Appellate Authority on two grounds:-

W.P.(C)NoS . 37031& 40961 of 2024 ..14..

2025:KER:59786

(a)The Controlling Authority committed an error by

retaining an order that had already been quashed by the

High Court .

(b)The Controlling Authority refused to grant interest.

18. After considering the contentions, the Appellate

Authority passed Ext.P8 order, the relevant portion of

which reads thus:-

"Upon examining the facts of the appeal, it is understood that there is merit in the arguments of the appellant. Therefore, the last part of the order dated 16/08/2023 (G.C. 274/2018) of the Gratuity Control Officer, which retained the previous order, is set aside and replaced with the following:

"The amount of ₹4,32,692/- (Rupees Four lakh thirty-two thousand six hundred ninety-two only) as gratuity payable by the respondent to the applicant, along with 10% simple interest from 27/31/2018, shall be paid within 30 days of receipt of this order failing which, the above amount shall be recovered from the respondent through revenue recovery proceedings under the relevant provisions of the Payment of Gratuity Act, 1972."

W.P.(C)NoS . 37031& 40961 of 2024 ..15..

2025:KER:59786

19. It is relevant to note that, in Ext.P8 order, the

Appellate Authority did not address any of the

contentions raised by the petitioner. Apart from rectifying

the error in the order, the Authority only granted simple

interest at the rate of 10% on the amount awarded

20. Relying on, Unnikrishna Pillai P.V. v. HDFC

Bank Limited [2024 KHC 1516], the learned counsel for

the petitioner submitted that the two appeals should have

been considered together. In Unnikrishna Pillai, this

Court observed thus:-

13. Be that as it may, it should be noted that the employer had filed Ext.P5 appeal against the order of the Gratuity Authority and the had filed Ext.P7 appeal against the same order. Ext.P8 relates to Ext.P5 appeal filed by the 1st respondent -employer. As two appeals were filed against the very same order of the Controlling Authority, it would have been advisable for the Appellate Authority to consider both the appeals together and pass order /orders.

W.P.(C)NoS . 37031& 40961 of 2024 ..16..

2025:KER:59786

21. In Unnikrishna Pillai, this Court was

considering two appeals, one preferred by the employer

and the other preferred by the employee raising various

contentious issues which are closely interrelated. In that

context, this Court held that as two appeals were filed

against the very same order, it would have been advisable

for the Appellate Authority to consider both the appeals

together and pass orders.

22. The facts under consideration in these appeals

are distinguishable from the facts considered in

Unnikrishna Pillai. While appreciating the contentions

raised by both sides on the legality of the disposal of the

appeals separately one after another by the Appellate

Authority, it is relevant to consider the test of prejudice.

As held by the Supreme Court in Dharampal Satyapal

Ltd. v. CCE [(2015) 8 SCC 519], the ultimate test of W.P.(C)NoS . 37031& 40961 of 2024 ..17..

2025:KER:59786

validity of an order is the test of 'prejudice'. In the

present case, the Appellate Authority has not considered

any of the grounds urged by the petitioner while

considering the appeal filed by respondent No.3. In that

appeal, an error on technical ground was rectified by the

Appellate Authority and interest was granted for the

amount awarded. This Court finds no prejudice to the

petitioner in the Appellate Authority allowing the appeal

filed by respondent No.3 prior to the disposal of the

appeal filed by the petitioner. The Controlling Authority

was not legally permitted to retain an order quashed by

the High Court. The Appellate Authority, taking note of

this fact, rectified the Award passed by the Controlling

Authority and granted interest. It may be confirmation of

the Award passed by the Controlling Authority. However,

while disposing of the appeal filed by the petitioner, the W.P.(C)NoS . 37031& 40961 of 2024 ..18..

2025:KER:59786

Controlling Authority considered all the relevant

contentions raised by respondent No.3. It also referred to

the illegality of the Controlling Authority in retaining the

order which stood quashed by the High Court in W.P.(C)

No. WP(C) No.10453 of 2021. I am unable to find any

prejudice being caused to the petitioner due to the

separate consideration and disposal of the two appeals.

23. It is also relevant to import the principle

contained in Order XII Rule 6 of the Code of Civil

Procedure while considering this question. There is no

illegality in granting more than one judgment or order in

two stages of a suit. As per Order XII Rule 6 where

admissions of fact have been made either in the pleadings

or otherwise, whether orally or in writing, the Court may

at any stage of the suit, either on the application of any

party or of its own motion and without waiting for the W.P.(C)NoS . 37031& 40961 of 2024 ..19..

2025:KER:59786

determination of any other question between the parties,

make such order or give such judgment as it may think

fit, having regard to such admissions. The Court may

later pronounce a judgment on the issues framed based

on a material proposition of fact or law affirmed by one

party and denied by the other.

24. In the given case, the Appellate Authority

passed an order rectifying a mistake which was admitted

by both sides. The Appellate Authority in the appeal filed

by the employer later considered all these contentions

separately and disposed of the appeal.

25. Therefore, this Court is of the view that there is

no illegality in the procedure adopted by the Appellate

Authority in considering the two appeals separately and

disposing of the same one after another. W.P.(C)NoS . 37031& 40961 of 2024 ..20..

2025:KER:59786

26. On the merit of the other contentions raised by

the petitioner regarding the finding on facts arrived at by

the Appellate Authority, I am of the considered view that

the two fact finding authorities applied its mind carefully

and came to the conclusion that respondent No.2 is

entitled to a sum of Rs.4,32,692/- as gratuity. This Court

finds no apparent error or illegality in the impugned

orders warranting an interference exercising jurisdiction

under Article 226 of the Constitution.

These Writ Petitions lack merits and therefore stand

dismissed.

Sd/-

K.BABU JUDGE

kkj W.P.(C)NoS . 37031& 40961 of 2024 ..21..

2025:KER:59786

APPENDIX OF WP(C) 37031/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF APPLICATION ALONG WITH ANNEXURE ATTACHED THEREWITH FILED BY 3RD RESPONDENT BEFORE 2ND RESPONDENT Exhibit P2 TRUE COPY OF COUNTER DATED 19.2.2019 IN GC NO.274 OF 2018 FILED BY 3RD RESPONDENT BEFORE 2ND RESPONDENT Exhibit P3 TRUE COPY OF REPLICATION DATED NIL IN GC NO.274 OF 2018 FILED BY 3RD RESPONDENT BEFORE 2ND RESPONDENT, Exhibit P4 TRUE COPY OF ORDER DATED 12.02.2021 IN GC NO.274 OF 2018 PASSED BY 2ND RESPONDENT Exhibit P5 TRUE COPY OF JUDGMENT DATED 6.12.2022 IN W.P.(C) NO.10453 OF 2021 BEFORE THIS HON'BLE COURT Exhibit P6 TRUE COPY OF ORDER DATED 16.8.2023 PASSED BY THE 2ND RESPONDENT CONTROLLING AUTHORITY Exhibit P7 TRUE COPY OF MEMORANDUM OF APPEAL DATED 26.10.2023 IN GRATUITY APPEAL NO.139 OF 2023 FILED BY PETITIONER BEFORE 1ST RESPONDENT Exhibit P8 TRUE COPY OF NOTICE DATED 31.10.2023 ISSUED BY THE 1ST RESPONDENT TO PETITIONER AND 3RD RESPONDENT ALONGWITH ITS READABLE COPY Exhibit P9 TRUE COPY OF MEMORANDUM OF APPEAL DATED 27.11.2023 IN GRATUITY APPEAL NO.153 OF 2023 FILED BY 3RD RESPONDENT BEFORE 1ST RESPONDENT Exhibit P10 TRUE COPY OF AFFIDAVIT AND PETITION W.P.(C)NoS . 37031& 40961 of 2024 ..22..




                                                 2025:KER:59786

                  DATED   26.11.2023    FILED   BY    3RD

RESPONDENT BEFORE 1ST RESPONDENT Exhibit P11 TRUE COPY OF NOTICE DATED 4.12.2023 ISSUED BY 1ST RESPONDENT TO PETITIONER AND 3RD RESPONDENT Exhibit P12 TRUE COPY OF ORDER DATED 15.7.2024 PASSED BY 1ST RESPONDENT Exhibit P13 TRUE COPY OF NOTICE DATED 29.7.2024 ISSUED BY 2ND RESPONDENT TO PETITIONER RESPONDENT EXHIBITS

Exhibit R3(a) A true copy of the discharge summary issued by Carithas Hospital, Kottayam District dated 04.02.2023 W.P.(C)NoS . 37031& 40961 of 2024 ..23..

2025:KER:59786

APPENDIX OF WP(C) 40961/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF APPLICATION ALONG WITH ANNEXURE ATTACHED THEREWITH FILED BY 3RD RESPONDENT BEFORE 2ND RESPONDENT Exhibit P2 TRUE COPY OF COUNTER DATED 19.2.2019 IN GC NO.274 OF 2018 FILED BY 3RD RESPONDENT BEFORE 2ND RESPONDENT Exhibit P3 TRUE COPY OF REPLICATION DATED NIL IN GC NO.274 OF 2018 FILED BY 3RD RESPONDENT BEFORE 2ND RESPONDENT Exhibit P4 TRUE COPY OF ORDER DATED 12.02.2021 IN GC NO.274 OF 2018 PASSED BY 2ND RESPONDENT Exhibit P5 TRUE COPY OF JUDGMENT DATED 6.12.2022 IN W.P.(C) NO.10453 OF 2021 BEFORE THIS HON'BLE COURT Exhibit P6 TRUE COPY OF ORDER DATED 16.8.2023 PASSED BY THE 2ND RESPONDENT CONTROLLING AUTHORITY Exhibit P7 TRUE COPY OF MEMORANDUM OF APPEAL DATED 26.10.2023 IN GRATUITY APPEAL NO.139 OF 2023 FILED BY PETITIONER BEFORE 1ST RESPONDENT Exhibit P8 TRUE COPY OF ORDER DATED 15.7.2024 PASSED BY 1ST RESPONDENT IN GRATUITY APPEAL NO.153 OF 2023 Exhibit P9 TRUE COPY OF ORDER DATED 30.7.2024 PASSED BY 1ST RESPONDENT IN GRATUITY APPEAL NO.139 OF 2023 RESPONDENT EXHIBITS W.P.(C)NoS . 37031& 40961 of 2024 ..24..

2025:KER:59786

Exhibit R3(b) A true copy of the discharge summary issued by Carithas Hospital, Kottayam District dated 04.02.2023 Exhibit R3(a) A true copy of the appeal memorandum

Exhibit R3(c) A true copy of the objection filed by the deponent in G.A 139/2023 dated 27/11/2023

 
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