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

Sri. A.K.Purushothaman vs The Kannur District Co-Operative Bank
2026 Latest Caselaw 994 Ker

Citation : 2026 Latest Caselaw 994 Ker
Judgement Date : 30 January, 2026

[Cites 6, Cited by 0]

Kerala High Court

Sri. A.K.Purushothaman vs The Kannur District Co-Operative Bank on 30 January, 2026

WA No.39 and 46 of 2022
                                  1



                                                   2026:KER:6226

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

   THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                  &

          THE HONOURABLE MR.JUSTICE P. V. BALAKRISHNAN

   FRIDAY, THE 30TH DAY OF JANUARY 2026 / 10TH MAGHA, 1947

                          WA NO. 39 OF 2022

         AGAINST THE ORDER/JUDGMENT DATED 19.11.2021 IN WP(C)

            NO.11877 OF 2020 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

     1      THE KERALA STATE CO-OPERATIVE BANK LTD.
            REPRESENTED BY ITS GENERAL MANAGER, REGIONAL
            OFFICE, KANNUR 670 001. (THE KANNUR DISTRICT CO-
            OPERATIVE BANK (PRESENTLY THE KERALA STATE CO
            OPERATIVE BANK LTD.,) REPRESENTED BY ITS REGIONAL
            MANAGER, KANNUR DISTRICT 670 001.

     2      THE CHIEF EXECUTIVE OFFICER,
            (MANAGING DIRECTOR), THE KERALA STATE CO
            -OPERATIVE BANK, CO BANK TOWERS, PALAYAM,
            THIRUVANANTHAPURAM.


            BY ADV SRI.GILBERT GEORGE CORREYA


RESPONDENT/RESPONDENTS:

     1      SRI. A.K.PURUSHOTHAMAN
            AGED 60 YEARS
            S/O. LATE RAGHAVAN NAMBIAR, VANAMALA MUNDAYAD P.O.
            KANNUR DISTRICT 670 594.

     2      THE DIVISIONAL MANAGER,
            L.I.C. OF INDIA, KOZHIKODE DIVISION, DIVISIONAL
            OFFICE, ( P AND GS), DEPARTMENT, 7TH FLOOR, JEEVAN
 WA No.39 and 46 of 2022
                                  2



                                                           2026:KER:6226

             PRAKASH, KOZHIKODE 673 001.


             BY ADV DR.ABRAHAM P.MEACHINKARA


      THIS    WRIT   APPEAL   HAVING   COME   UP   FOR   ADMISSION   ON
22.01.2026, THE COURT ON 30.01.2026 DELIVERED THE FOLLOWING:
 WA No.39 and 46 of 2022
                                  3



                                                    2026:KER:6226

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

   THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                  &

           THE HONOURABLE MR.JUSTICE P. V. BALAKRISHNAN

   FRIDAY, THE 30TH DAY OF JANUARY 2026 / 10TH MAGHA, 1947

                          WA NO. 46 OF 2022

         AGAINST THE ORDER/JUDGMENT DATED 19.11.2021 IN WP(C)

NO.11877 OF 2020 OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:

            SRI. A.K.PURUSHOTHAMAN,
            AGED 61 YEARS
            S/O. LATE RAGHAVAN NAMBIAR, VANAMALA MUNDAYAD
            P.O., KANNUR DISTRICT 670 594.


            BY ADVS.
            SRI.VIJU THOMAS
            SMT.M.MEENA JOHN




RESPONDENT/RESPONDENTS:

     1      THE KANNUR DISTRICT CO-OPERATIVE BANK,
            (PRESENTLY THE KERALA STATE CO-OPERATIVE BANK)
            REP. BY THE REGIONAL MANAGER, KANNUR DISTRICT 670
            001.

     2      THE MANAGING DIRECTOR,
            THE KERALA STATE CO-OPERATIVE BANK, COBANK TOWERS,
            PALAYAM, THIRUVANANTHAPURAM.

     3      THE DIVISIONAL MANAGER,
            L.I.C. OF INDIA, KOZHIKODE DIVISION, DIVISIONAL
 WA No.39 and 46 of 2022
                                   4



                                                             2026:KER:6226

             OFFICE, (P & GS), DEPARTMENT , 7TH FLOOR, JEEVAN
             PRAKASH, KOZHIKODE 673 001.


             BY ADV DR.ABRAHAM P.MEACHINKARA


      THIS    WRIT    APPEAL   HAVING   COME   UP   FOR    ADMISSION   ON
30.01.2026,          THE   COURT   ON   30.01.2026        DELIVERED    THE
FOLLOWING:
 WA No.39 and 46 of 2022
                                            5



                                                                               2026:KER:6226

               SUSHRUT ARVIND DHARMADHIKARI
                                           &
                         P.V. BALAKRISHNAN, JJ.
                       ..........................................
                       WA Nos.39 and 46 of 2022
               ...............................................................
               Dated this the 30th day of January, 2026

                           COMMON JUDGMENT

P.V. Balakrishnan, J.

These intra-court appeals are filed challenging the

judgment dated 19.11.2021 passed by the learned single judge

in W.P.(C) No. 11877 of 2020. Writ appeal 39 of 2022 is filed by

respondents 1 and 2 and writ appeal 46 of 2022 is filed by the

petitioner in W.P.(C) No. 11877 of 2020.

2. The parties are hereinafter referred to as in their

status in the writ petition for convenience.

3. The writ petition was filed by the petitioner, aggrieved

by the non-payment of the entire amount of gratuity payable to

him under Section 4(5) of the Payment of Gratuity Act

(hereinafter referred to as 'the Act,' for short). The writ

petitioner joined the service of the 1st respondent bank on

01.07.1981 and retired from service on 31.10.2018, after serving

nearly 38 years. After retirement, even though retiremental

benefits were sanctioned to the petitioner, the gratuity was not

paid in full. The petitioner is entitled to Rs.38,29,372/- towards WA No.39 and 46 of 2022

2026:KER:6226

gratuity under the 'Cannanore District Co-operative Central

Bank Employees Group Gratuity and Life Assurance Scheme'.

The 1st respondent raised a claim for the afore amount under

Master Policy No.3839 on behalf of the petitioner from the 3 rd

respondent LIC. The 3rd respondent credited the afore amount

into the account of the 1st respondent, as evidenced by Ext. P1.

But the 1st respondent bank only paid a sum of Rs. 20 Lakhs to

the petitioner from the said amount. Even though the petitioner

made a request before the 1st and 2nd respondents, nothing

transpired. In the meanwhile, the 1st respondent bank also

claimed a sum of Rs.1,62,572 /- as additional gratuity from the

3rd respondent LIC, and received it. According to the petitioner,

he is entitled to the entire benefits flowing out of the LIC scheme

and hence is entitled to receive the balance amount of

Rs.19,91,944/-. It is in such circumstances that the petitioner

approached this Court by filing the afore writ petition seeking

the following relief:

''Issue a writ of mandamus or any other appropriate writ, order or direction commanding the respondents to disburse the balance amount of gratuity amounting to Rs.19,91,944/- received by the 1st respondent Bank from the 3rd respondent LIC, as per Master Policy No.3839 together with interest at the rate of 9% per annum.'' WA No.39 and 46 of 2022

2026:KER:6226

4. The learned Single Judge by a common judgment

dated 19.11.2021 passed in this case and in W.P.(C)No.11845 of

2020 allowed the writ petition in the following manner;

''Respondent bank is directed to remit the amount of Rs.2,40,806/- and Rs.19,91,944/- to the respective petitioners after making request to the LIC to whom they refunded back. Let the request is made to the LIC within a period of two weeks from today. Thereafter the learned counsel representing the LIC submits that they would remit the amount as expeditiously as possible within a period of another one month and thereafter, the bank would disburse the same to the petitioners within another period of 15 days ie., total period of 45 days. In case, the aforementioned amount after completion of the formality is not remitted by the bank to the petitioners, it will entail interest as provided under the Payment Gratuity Act.''

5. Heard Adv. Meena John, the learned counsel

appearing for the writ petitioner, Adv. Gilbert George Correya,

the learned counsel appearing for the Bank and Adv. Dr.

Abraham P. Meachinkara, the learned Standing Counsel

appearing for LIC.

6. The learned counsel for the writ petitioner submitted

that even though the learned Single Judge has ordered the bank

to disburse the amount of Rs.19,91,944/- after getting the

amount from the LIC, no amount towards interest has been

granted. She also submitted that the writ petitioner retired from WA No.39 and 46 of 2022

2026:KER:6226

service as early as in 2018 and the money legally due to him has

not been granted by the bank, and therefore, the bank is liable

to pay the interest. She further contended that the writ

petitioner is also eligible for an additional gratuity of

Rs.6,35,176/- by way of pay revision with effect from 01.04.2017

and the learned Single Judge neither accepted the additional

documents produced to support this contention nor allowed this

claim.

7. Per contra, the learned counsel for the Co-operative

Bank submitted that even though Ext. R1(a) as varied by R1(b) is

applicable to the employees, including the writ petitioner, in this

case, the writ petitioner is entitled only to the gratuity fixed as

per Section 4(3) of the Act. According to the learned counsel,

since the master policy specifically states that it is subject to the

Gratuity Act, the employees are entitled to benefits under the

Act only, and thus entitled only for an amount of Rs.20 lakhs,

which is the ceiling fixed under the Act. He argued that it is in

such circumstances the bank though, received an amount in

excess of Rs.20 lakhs from the LIC, has remitted it back to the

LIC. He also argued that at the time when the writ petitioner

retired from service, it was an administrative committee that

was at the helm of affairs in the bank, and at that time the WA No.39 and 46 of 2022

2026:KER:6226

employees themselves had filed the claim form before the LIC,

claiming exaggerated amounts, resulting in the LIC remitting

the amount to the bank. He argued that even if it is otherwise so,

the claim submitted to the LIC is not on the basis of the method

of computation specified in Ext.R1(b) policy.

8. The learned counsel for the LIC submitted that LIC

has no role in computing the amount of gratuity to which the

employees are entitled and that they will only pay the amount,

on the basis of the demand made by the bank. He also submitted

that it is the bank that calculates the amount due to each of the

employees and intimates the same to the LIC, and the role of the

LIC is simply to make payment and nothing more. He further

submitted that in the instant case, even though the LIC has paid

a sum of Rs.39,91,944/- and has settled the claim of the Bank,

with respect to the writ petitioner, the bank has remitted back

an amount of Rs.53,08,176/- on 18.08.2020 to be credited to

policy No 3839, stating that the amount paid by the LIC is

excess.

9. In the instant case, the writ petitioner retired from

service on 31.10.2018 and at that time, the amount of gratuity

that was liable to be paid by the employer, as per the provisions

of the Act was Rs.20 lakhs. It is an admitted fact that the bank WA No.39 and 46 of 2022

2026:KER:6226

has raised a claim before the LIC for making payment of a sum

of Rs.38,29,372/- as gratuity to the writ petitioner as per

Ext.R3(A)1 and that the LIC has paid the amount to the bank as

evidenced by Ext.R3(A)2. It is also an admitted fact that

thereafter, another sum of Rs.1,62,572/- was paid by the LIC to

the bank for payment of gratuity to the writ petitioner,

consequent to the revision of DA of the employees, as evidenced

by R3(D)1. It is further an admitted fact that the bank has

disbursed only a sum of Rs.20 lakhs to the writ petitioner and

has remitted back the entire balance amount to the LIC. As

stated earlier, it is the contention of the writ petitioner that since

the Group Gratuity Scheme provides for better gratuity than as

prescribed under Section 4(3) of the Act, the scheme falls under

the purview of Section 4(5) of the Act, and therefore, he is

entitled to the benefit of the entire amount paid by the LIC to the

bank. On the other hand, the case of the bank is that, since

Ext.R1(a) and (b) policy is subject to the Act, they are only liable

to pay an amount of Rs.20 lakhs, prescribed under Section 4(3)

of the Act.

10. A perusal of Ext.R1(b) shows that it does not in any

manner restrict the liability to pay gratuity to the amount

prescribed under Section 4(3) of the Act. On the other hand, WA No.39 and 46 of 2022

2026:KER:6226

Clause 8 of the Scheme would show that the LIC, upon

retirement of an employee, is liable to pay a gratuity equal to 15

days salary for each completed year of service, subject to a

maximum of 20 months salary. It has been categorically held by

the Full Bench of this Court in Chandrasekharan Nair G. and

others v. Kerala State Co-operative Agricultural and Rural

Development Bank Ltd. and others [2017 (5) KHC 15] [which was

confirmed by the Hon'ble Apex Court in SLP(C)No.009439-

009444/2018 dated 11.05.2018] that any benefit in excess of the

gratuity amount prescribed, covered by a contract of insurance

availed by the employer, will also go to the employee, since the

contract of insurance will fall within the ambit of Section 4(5) of

the Act. The relevant portion of the dictum laid down in

Chandrasekharan Nair's case (supra) is extracted below.

''3. The liability to pay gratuity to an employee is always on the employer under S.4(2) of the Central Act and is at the rate of fifteen days' wages for every completed year of service or part thereof in excess of six months. This does not however affect the right of the employee to receive better terms of gratuity under any award or agreement or contract with the employer under S.4(5) of the Central Act. The employee need not necessarily be an eo- nominee party to the award or agreement or contract which could be entered into by any one duly authorised by him. S.4(5) of the Central Act has been WA No.39 and 46 of 2022

2026:KER:6226

widely couched to take in service conditions regulating the terms of gratuity to which the employee is entitled to receive.''..........

...........................................................................................

"5. The liability to pay gratuity does not get shifted to the insurer by the compulsory insurance and the effect is only that the maturity value of the master policy would go to the credit of the dues of the employee. Any amount in excess of the gratuity due would also go to the employee since the contract of insurance would fall within the ambit of S.4(5) of the Central Act. Any deficit in the amount due as gratuity to the employee after payment by the insurer has to be met by the employer only as the liability squarely rests on him under S.4(2) of the Central Act. The insurer cannot be made liable to pay any amount in excess of the maturity value of the master policy as the same would be dependent on the premium paid to him. The compulsory insurance under S.4A of the Central Act is only to facilitate the employer to discharge his liability and the premium paid is part of the wages only. Of course the wording of the second proviso to R.59(iii) of the Rules give rise to a doubt that the employee would be pinned down to the amount of gratuity specified in the Central Act. Such an interpretation would render S.4(5) of the Central Act otiose whereunder the employee has a right to receive better terms of gratuity under any award or agreement or contract with the employer. The provisions of the Central Act or any rule made thereunder shall have effect notwithstanding anything inconsistent therewith contained in any other enactment or instrument or WA No.39 and 46 of 2022

2026:KER:6226

contract."

11. There is no case for the bank that the amount now

disbursed to the writ petitioner, i.e., Rs.20 lakhs, has been paid

on the basis of calculation made as per Clause 8 of Ext.R1(b). If

the amount arrived at by calculating the gratuity as per Clause 8

is more than Rs.20 lakhs, as stipulated in Section 4(3) of the Act,

definitely the writ petitioner will be entitled to that amount, in

the light of the dictum laid down in Chandrasekharan Nair's case

(supra). It is further to be seen that in the instant case both

sides admit the fact that Ext.R3(A)1 claim made by the bank to

the LIC is not on the basis of the calculation made under Clause

8 of Ext.R1(b). On going through Ext.R3(A)1, it appears that the

calculation has thus been made as per Section 4(2) of the Act. If

the writ petitioner is claiming that he is entitled to the benefit of

Ext.R1(b) policy, which provides better terms of gratuity than

under the Act, definitely the calculation cannot be made as per

the guidelines prescribed under the Act, but only as per

Ext.R1(b) scheme.

12. Therefore, considering all the afore facts and

circumstances, we are of the view that these writ appeals can be

allowed by giving a direction to the 1st respondent (Kannur

District Co-operative Bank) to calculate the gratuity of the writ WA No.39 and 46 of 2022

2026:KER:6226

petitioner in terms of Clause 8 of Ext.R1(b) gratuity scheme, and

if the amount thus calculated is more than Rs. 20 lakhs, which

has been paid to the writ petitioner, make a claim before the LIC

to disburse the excess amount. We are also of the view that

thereafter, the bank can be directed to disburse the excess

amount thus received from LIC to the writ petitioner along with

interest at the rate of 9% per annum from the date of his

retirement, till payment. It is made clear that at the time of

computation of the gratuity as directed afore, the bank shall also

take into consideration the pay revision benefits which are

applicable to the writ petitioner.

13. In the result, these writ appeals are allowed in part as

follows;

1. The judgment dated 19.11.2021 passed by the learned Single Judge in W.P.(C)No.11877 of 2020 is set aside.

2. W.P.(C)No.11877 of 2020 is allowed in part as follows;

a) The 1st respondent Kannur District Co- operative Bank is directed to compute the gratuity of the writ petitioner as per Clause 8 of Ext.R1(b) gratuity scheme, within a period of one month from the date of receipt of a certified copy of this judgment, by also taking into WA No.39 and 46 of 2022

2026:KER:6226

account the pay revision benefits available to him;

b) If the amount thus arrived at is in excess of Rs.20 lakhs, which has been paid to the writ petitioner, the 1st respondent Kannur District Co- operative Bank shall submit a claim to the 3 rd respondent LIC for the excess amount, within a further period of ten days;

c) On receipt of the claim from the 1 st respondent bank for excess amount, the 3 rd respondent LIC shall pay the said amount to the 1st respondent bank within a period of two weeks therefrom;

d) Thereafter, the 1st respondent bank shall disburse the excess amount thus received from LIC, to the writ petitioner with 9% interest p.a. from the date of his retirement till payment, within a period of two weeks;

e) In case it is found that the amount as calculated as per Clause 8 of Ext.R1(b) is less than the amount already disbursed to the writ petitioner (Rs.20 lakhs), the 1st respondent bank will not be entitled to recover the excess amount from the writ petitioner;

f) The 1st respondent bank shall also furnish a copy of the calculation statement prepared by it as ordered in Clause 2(a) above to the writ petitioner within a period of one month from the date of receipt of a certified copy of this WA No.39 and 46 of 2022

2026:KER:6226

judgment;

g) In case the writ petitioner has any dispute regarding the computation of gratuity amount by the 1st respondent bank, he will be at liberty to approach the competent authority under Section 7 of the Gratuity Act to get his grievance redressed, and the said authority shall take a decision on it as per law.

Sd/-

SUSHRUT ARVIND DHARMADHIKARI, JUDGE

Sd/-

P.V. BALAKRISHNAN, JUDGE Dxy WA No.39 and 46 of 2022

2026:KER:6226

APPENDIX OF WA NO. 39 OF 2022

PETITIONER ANNEXURES

Annexure I True copy of the Letter dated 17.08.2018 Annexure II True copy of the Proceedings dated 31.07.2017

 
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