Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Manager (P&Gs) vs Kerala Ayurvedic Co-Operative Society ...
2026 Latest Caselaw 222 Ker

Citation : 2026 Latest Caselaw 222 Ker
Judgement Date : 9 January, 2026

[Cites 6, Cited by 0]

Kerala High Court

The Manager (P&Gs) vs Kerala Ayurvedic Co-Operative Society ... on 9 January, 2026

WA Nos.1766/2025, 1767/2025, 1771/2025




                                               1
                                                                             2026:KER:936


                         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                           PRESENT

                THE HONOURABLE MR. JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                               &

                        THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

                   FRIDAY, THE 9TH DAY OF JANUARY 2026 / 19TH POUSHA, 1947

                                      WA NO. 1766 OF 2025

          AGAINST THE JUDGMENT DATED 18.03.2025 IN WP(C) NO.8388 OF 2024 OF HIGH COURT OF

                                            KERALA


APPELLANT/S:

                THE MANAGER (P&GS)
                LIFE INSURANCE CORPORATION OF INDIA, DIVISIONAL OFFICE, KOZHIKODE DIVISION,
                PALAYAM KOZHIKODE - PIN - 673001


                BY ADV SMT.T.K. SREEKALA


RESPONDENT/S:

      1         KERALA AYURVEDIC CO-OPERATIVE SOCIETY LIMITED F 1654
                MEENCHANDA, KOZHIKODE, KERALA, REPRESENTED BY ITS SECRETARY SHRI.RIJESH.
                P, S/O JAYAPALAN, AGED 37 YEARS, RESIDING AT PANIKKAL HOUSE, NALLALAM P.O,
                AREEKKAD, KOZHIKODE, KERALA - 673027., PIN - 673018

      2         STATE OF KERALA
                REPRESENTED BY THE PRINCIPAL SECRETARY, DEPARTMENT OF CO-OPERATION,
                GOVERNMENT SECRETARIAT, THIRUVANATHAPURAM, PIN - 695001

      3         LABOUR COMMISSIONER
                LABOURCOMMISSIONARATE, THOZHIL BHAVAN, THIRUVANANTHAPURAM, PIN -
                695001

      4         DEPUTY LABOUR COMMISSIONER
                CIVIL STATION, ERINJIPALAM, KOZHIKODE, PIN - 673020
 WA Nos.1766/2025, 1767/2025, 1771/2025




                                            2
                                                                        2026:KER:936



      5       KOYA. K
              KODAKKATTU HOUSE, KOTAMPARAMBU P.O, KOZHIKODE, PIN - 673008


              BY ADVS.
              SRI.PRATHAP. S.R.K.-R1
              SRI SUNILKUMAR KURIAKOSE, GP R2 TO R4
              SRI.K.RAKESH ROSHAN - R5
              SMT.THUSHARA.V



      THIS WRIT APPEAL HAVING RESERVED ON 07.10.2025, ALONG WITH WA.1767/2025, 1771/2025,
THE COURT ON 09.01.2026 DELIVERED THE FOLLOWING:
 WA Nos.1766/2025, 1767/2025, 1771/2025




                                              3
                                                                             2026:KER:936



                         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                           PRESENT

                THE HONOURABLE MR. JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                              &

                        THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

                   FRIDAY, THE 9TH DAY OF JANUARY 2026 / 19TH POUSHA, 1947

                                     WA NO. 1767 OF 2025

          AGAINST THE JUDGMENT DATED 18.03.2025 IN WP(C) NO.43689 OF 2023 OF HIGH COURT OF

                                           KERALA


APPELLANT/S:

                THE MANAGER (P&GS)
                LIFE INSURANCE CORPORATION OF INDIA, DIVISIONAL OFFICE, KOZHIKODE DIVISION,
                PALAYAM KOZHIKODE, PIN - 673001


                BY ADV SMT.T.K. SREEKALA


RESPONDENT/S:

      1         KERALA AYURVEDIC CO-OPERATIVE SOCIETY LIMITED F 1654
                AGED 37 YEARS
                MEENCHANDA, KOZHIKODE, KERALA - 673018 REPRESENTED BY ITS SECRETARY
                SHRI.RIJESH. P, S/O JAYAPALAN, RESIDING AT PANIKKAL HOUSE, NALLALAM P.O,
                AREEKKAD, KOZHIKODE, KERALA, PIN - 673027

      2         STATE OF KERALA REPRESENTED BY THE PRINCIPAL SECRETARY
                DEPARTMENT OF CO-OPERATION, GOVERNMENT SECRETARIAT,
                THIRUVANATHAPURAM, PIN - 695001

      3         THE LABOUR COMMISSIONER
                LABOUR COMMISSIONARATE, THOZHIL BHAVAN, THIRUVANANTHAPURAM, PIN -
                695005
 WA Nos.1766/2025, 1767/2025, 1771/2025




                                             4
                                                                        2026:KER:936


      4       THE DEPUTY LABOUR COMMISSIONER
              CIVIL STATION, ERINJIPALAM, KOZHIKODE -, PIN - 673020

      5       BABU.P
              AGED 62 YEARS
              S/O AANDI, PAYOUT HOUSE, KOOTTAMPARAMBU P.O, KOZHIKODE, PIN - 673008


              BY ADVS.
              SRI.PRATHAP. S.R.K.-R1
              SRI SUNILKUMAR KURIAKOSE, GP R2 TO R4
              SRI.K.RAKESH ROSHAN - R5



      THIS WRIT APPEAL HAVING RESERVED ON 07.10.2025, ALONG WITH WA.1766/2025 AND
CONNECTED CASES, THE COURT ON 09.01.2026 DELIVERED THE FOLLOWING:
 WA Nos.1766/2025, 1767/2025, 1771/2025




                                              5
                                                                             2026:KER:936



                         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                           PRESENT

                THE HONOURABLE MR. JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                              &

                        THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

                   FRIDAY, THE 9TH DAY OF JANUARY 2026 / 19TH POUSHA, 1947

                                     WA NO. 1771 OF 2025

          AGAINST THE JUDGMENT DATED 18.03.2025 IN WP(C) NO.8278 OF 2024 OF HIGH COURT OF

                                           KERALA


APPELLANT/S:

                THE MANAGER (P&GS)
                LIFE INSURANCE CORPORATION OF INDIA, DIVISIONAL OFFICE, KOZHIKODE DIVISION,
                PALAYAM KOZHIKODE -, PIN - 673001


                BY ADV SMT.T.K. SREEKALA


RESPONDENT/S:

      1         KERALA AYURVEDIC CO-OPERATIVE SOCIETY LIMITED F 1654
                AGED 37 YEARS
                MEENCHANDA, KOZHIKODE, KERALA - 673018 REPRESENTED BY ITS SECRETARY
                SHRI. RIJESH P, S/O JAYAPALAN, RESIDING AT PANIKKAL HOUSE, NALLALAM P.O,
                AREEKKAD, KOZHIKODE, KERALA, PIN - 673027

      2         STATE OF KERALA
                REPRESENTED BY THE PRINCIPAL SECRETARY, DEPARTMENT OF CO-OPERATION,
                GOVERNMENT SECRETARIAT, THIRUVANATHAPURAM, PIN - 695001

      3         THE LABOUR COMMISSIONER
                LABOUR COMMISSIONARATE, THOZHIL BHAVAN, THIRUVANANTHAPURAM -, PIN -
                695005
 WA Nos.1766/2025, 1767/2025, 1771/2025




                                             6
                                                                       2026:KER:936


      4       THE DEPUTY LABOUR COMMISSIONER
              CIVIL STATION, ERINJIPALAM, KOZHIKODE -, PIN - 673020

      5       JANAKI.T
              W/O BABU.P, PAYYOTTU HOUSE, KOTAMPARAMBU P.O, KOZHIKODE, PIN - 673008


              BY ADVS.
              SRI.PRATHAP. S.R.K.-R1
              SRI SUNILKUMAR KURIAKOSE, GP R2 TO R4
              SRI.K.RAKESH ROSHAN - R5


      THIS WRIT APPEAL HAVING RESERVED ON 07.10.2025, ALONG WITH WA.1766/2025 AND
CONNECTED CASES, THE COURT ON 09.01.2026 DELIVERED THE FOLLOWING:
 WA Nos.1766/2025, 1767/2025, 1771/2025




                                            7
                                                                    2026:KER:936



                                         JUDGMENT

[WA Nos.1766/2025, 1767/2025, 1771/2025]

Sushrut Arvind Dharmadhikari, J.

Regard being had to the similitude of the matters, these Writ

Appeals have been heard analogously and are decided by a common

judgment.

2. The present intra-court appeals under Section 5 of the Kerala

High Court Act, 1958, assail the judgment dated 18.03.2025 passed in

W.P.(C) Nos. 8278 and 8388 of 2024 and 43689 of 2023, whereby the

learned Single Judge disposed of the writ petitions with a direction to

the Life Insurance Corporation, the appellant herein, to pay the gratuity

amount to the retired employees along with statutory interest.

2.1 The appellant was the fourth respondent in the writ petition;

the first respondent herein was the petitioner, and respondent Nos. 2 to

5 herein were respondent Nos. 1, 2, 3, and 5 in the writ petition.

Facts:

3. The brief facts of the case are that the Kerala Ayurvedic Co-

WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

operative Society Limited has a Group Gratuity Cash Accumulation

Scheme bearing No. 604000832 under the LIC's New Group Gratuity Cash

Accumulation Scheme (GGCAS), which commenced with effect from

01.03.2010. The said Group Gratuity Policy was taken by the Kerala

Ayurvedic Co-operative Society Limited to provide gratuity benefits to

its employees in accordance with the terms and conditions of their

employment. The members covered under the Scheme are only the

beneficiaries thereof.

4. The Kerala Ayurvedic Co-operative Society Limited filed the

writ petitions seeking the following reliefs:

"a) Issue a writ of mandamus or any other appropriate writ or order quashing Ext.P6 Order as it is passed without considering that the Petitioner - Society is enrolled in a Scheme with the 4th respondent to meet the gratuity liabilities of its employees;

b) Issue a writ of mandamus or any other appropriate writ, order or direction directing the 4th respondent to pay eligible gratuity to the 5th respondent from the Group Gratuity Cum Life Assurance Scheme in which the Petitioner Society enrolled to pay gratuity to its retired employees;"

WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

5. The appellant filed a counter affidavit specifically pleading

that it is not liable to pay interest in terms of the conditions of the Policy.

The learned Single Judge, by the impugned judgment dated 18.03.2025,

disposed of the writ petitions with a direction to the appellant to pay the

gratuity amount to the retired employees along with statutory interest,

and further observed that, if there is any shortfall in respect of the

amount received from the Kerala Ayurvedic Co-operative Society

Limited, the appellant would be at liberty to recover the same from the

Kerala Ayurvedic Co-operative Society Limited.

6. Hence, the appellant has filed the writ appeal contending that

the directions issued by the learned Single Judge are wholly erroneous

and unwarranted, having regard to the position of the Life Insurance

Corporation under the Master Policy issued pursuant to the Group

Gratuity Cash Accumulation Scheme.

Appellant's submission:

7. The learned counsel for the appellant contended that the WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

learned Single Judge erred in directing the appellant to pay interest as

well. It is an admitted position that the first respondent did not remit

the subscription amount to the appellant on the due date. However, in

light of the interim order passed by this Court on 30.10.2024, the first

respondent was directed to pay the deficit amount of ₹5 lakhs to the

appellant, and thereafter the appellant was directed to pay the gratuity

amount to the retired employees, as the deficit was only ₹5 lakhs.

7.1 Subsequently, when the matter again came up for hearing,

this Court, by order dated 03.03.2025, directed payment of the balance

deficit amount of ₹5 lakhs. In compliance with the said order, the first

respondent-Society paid the deficit amount of ₹5 lakhs to the appellant

on 17.03.2025.

8. The learned counsel submitted that, in terms of the

conditions of the Policy as well as Section 7(3-A) of the Payment of

Gratuity Act, 1972 (for short, 'Act of 1972'), the liability to pay interest

rests with the first respondent-employer and not with the appellant. WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

Therefore, the judgment passed by the learned Single Judge is liable to

be modified.

Respondent's submission:

9. Per contra, the learned counsel for the first respondent

opposed the prayer and submitted that the appellant is the authority

responsible for disbursing gratuity to the retired employees. Therefore,

the learned Single Judge was justified in directing the appellant to pay

interest as well. The first respondent, being registered under the Kerala

Co-operative Societies Act, is governed by specific provisions relating to

the payment of gratuity and is bound to comply with the stipulations

contained in the Rules.

9.1 Section 4A of the Act of 1972 makes it mandatory for the first

respondent to comply with the statutory provisions. Therefore, the

judgment impugned in the writ appeals calls for no interference, and the

writ appeals deserve to be dismissed.

WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

Issue:

10. The question that arises for consideration is whether, under

the facts and circumstances of the case, the appellant or the first

respondent has the primary liability to pay the gratuity amount along

with interest to the retired employees of the first respondent and

thereafter recover any shortfall from the Co-operative Society?

Discussion and Analysis:

11. Heard Ms. T.K. Sreekala, learned counsel for the appellant;

Mr. Pratap S.R.K., learned Standing Counsel for the first respondent; Mr.

Sunilkumar Kuriakose, learned Government Pleader for respondents 2

to 4; and Mr. K. Rakesh Roshan, learned counsel for the fifth respondent.

12. Before dealing with the contentions raised by the learned

counsel on both sides, it is apposite to refer to the relevant provisions of

the Policy as well as the Act of 1972 in order to arrive at a correct

conclusion.

12.1 As per the Master Policy under LIC's New Group Gratuity Cash WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

Accumulation Plan, General Conditions, Clause 13 provides as follows:

"13. Notwithstanding anything herein contained to the contrary, the Corporations' liability to the Grantees under this policy shall be limited to the Life Cover Benefit under this plan effected in respect of the Members subject to the terms and condition applicable to them and Policy Account Value standing to the credit of the Grantees."

12.2 Schedule II of the Master Policy, which deals with the

contribution and management of the policy account, is as follows:

"SCHEDULE II - Contribution and Management of Policy Account

1. Contributions: Such amount as is required to secure the Life Cover Benefit and Gratuity Benefits in respect of the members of the scheme. The amount payable towards past service Gratuity Benefit may be wholly paid on the date of entry or partly on the date of entry and partly on Annual Renewal Date as specified in the scheme rules and amount payable every year as required to secure the Gratuity Benefit relating to the current year service as per AS-15(Revised). The Contribution is payable on the due date, being the date on which is the Member is admitted to the benefits of the policy and on each Annual Renewal Date. The payment of Contribution shall be continued until the Normal Retirement Date of each member unless otherwise specified under the policy.

2. Management of Policy Account: All the Contributions paid by the WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

Grantees will be credited to the maintained Policy Account. A single Policy Account shall be maintained in respect of all contributions received from Grantees.

Member's Gratuity Benefits shall be paid out of the Policy Account of the scheme on the happening of the events as described in the scheme rules."

12.3 Sub-section (3-A) of Section 7 of the Act of 1972, reads as

follows:

"(3-A) If the amount of gratuity payable under sub-section (3) is not paid by the employer within the period specified in sub-section (3), the employer shall pay, from the date on which the gratuity becomes payable to the date on which it is paid, simple interest at such rate, not exceeding the rate notified by the Central Government from time to time for repayment of long-term deposits, as that Government may, by notification specify:

Provided that no such interest shall be payable if the delay in the payment is due to the fault of the employee and the employer has obtained permission in writing from the controlling authority for the delayed payment on this ground."

13. From a plain reading of Clause 13 of the General Conditions of

the Master Policy, the appellant's liability to the grantees under the WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

policy is limited to the Life Cover Benefit under the plan effected in

respect of the members, subject to the terms and conditions applicable

to them, and the Policy Account Value standing to the credit of the

grantees.

13.1 As per Schedule II - Contribution and Management of Policy

Account, the contribution is payable on the due date, being the date on

which a member is admitted to the benefits of the policy and on each

Annual Renewal Date. This means that the employer, i.e., the first

respondent, is liable to deposit the premium on the due date. As per

Clause 13 of the General Conditions, the liability of the appellant is also

limited to the Life Cover Benefit. Whoever is at fault in failing to make

the payment of the premium on the due date is liable to pay interest in

accordance with Section 7(3-A) of the Act of 1972.

14. In the present case, admittedly the first respondent did not

deposit the premium on the due date. Therefore, the liability to pay

interest rests with the first respondent and not the appellant. The WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

learned Single Judge, without considering the aforementioned

provisions contained in the General Conditions and Schedule-II of the

Policy, erroneously held that the appellant would be liable to pay

statutory interest.

15. As per sub-section (3-A) of Section 7 of the Act of 1972, if the

employer fails to pay the gratuity within the stipulated time, it shall be

liable to pay simple interest from the date on which the gratuity

becomes payable until the date of actual payment, at such rate, not

exceeding the rate notified by the Central Government from time to time

for repayment of long-term deposits, as may be specified by the

Government by notification.

15.1 In the present case, there is no default on the part of the

retired employees. Therefore, in terms of the proviso to sub-section (3-

A) of Section 7 of the Act of 1972, the first respondent is liable to pay the

statutory interest. Accordingly, we are of the considered opinion that

the learned Single Judge erred in directing the appellant to pay the WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

statutory interest.

Conclusion:

16. In view of the aforesaid, we modify the directions contained

in paragraph 6 of the impugned judgment as follows:

16.1 In accordance with the legal provisions referred to above, the

appellant/LIC shall pay the gratuity amount to the retired employees, if

not already paid, as per their entitlement, within a period of one month

from the date of receipt of the certified copy of this judgment.

16.2 With regard to the statutory interest payable under sub-

section (3-A) of Section 7 of the Act of 1972, the first respondent-Society

shall pay the interest to the retired employees in these writ appeals from

the date on which it became payable until the date of actual payment,

within a period of one month from the date of receipt of the certified

copy of this judgment.

Result:

17. With the aforementioned modifications, the writ appeals WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

stand finally disposed of. All interlocutory applications relating to

interim matters stand closed. A copy of the judgment may be placed on

records of W.A. Nos.1767 and 1771 of 2025.

Sd/-

SUSHRUT ARVIND DHARMADHIKARI JUDGE

Sd/-

SYAM KUMAR V.M. JUDGE jjj WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

APPENDIX OF WA NO. 1766 OF 2025

PETITIONER ANNEXURES

Annexure A TRUE COPY OF THE LETTER ISSUED TO THE 1ST RESPONDENT -

SOCIETY DATED 25.04.2025 Annexure B TRUE COPY OF THE REPRESENTATION RECEIVED FROM THE 5TH RESPONDENT DATED 05.05.2025 WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

APPENDIX OF WA NO. 1767 OF 2025

PETITIONER ANNEXURES

Annexure A TRUE COPY OF THE LETTER ISSUED TO THE 1ST RESPONDENT -

SOCIETY DATED 25.04.2025 Annexure B TRUE COPY OF THE REPRESENTATION RECEIVED FROM THE 5TH RESPONDENT DATED 05.05.2025 WA Nos.1766/2025, 1767/2025, 1771/2025

2026:KER:936

APPENDIX OF WA NO. 1771 OF 2025

PETITIONER ANNEXURES

Annexure A TRUE COPY OF THE LETTER ISSUED TO THE 1ST RESPONDENT -

SOCIETY DATED 25.04.2025 Annexure B TRUE COPY OF THE REPRESENTATION RECEIVED FROM THE 5TH RESPONDENT DATED 05.05.2025

 
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