High Court Kerala High Court

Jaffer K. vs The District Labour Officer on 14 August, 2007

Kerala High Court
Jaffer K. vs The District Labour Officer on 14 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18790 of 2006(J)


1. JAFFER K., S/O. MAMMU,
                      ...  Petitioner

                        Vs



1. THE DISTRICT LABOUR OFFICER, KANNUR.
                       ...       Respondent

2. THE CHAIRMAN,

3. C. ABDUL RAZAK, S/O. MAMMU,

4. PARAPURATH ISMAYIL, S/O. MOIDEEN,

5. CHERUKUNNONTAKATH ASHRAF, S/O.MAMMU,

6. PARAPURATH ASHRAF, S/O. MOIDEEN,

7. K.P. ASEEN, S/O. HAMSA,

8. K. ISMAYIL, S/O. MUHAMMED,

                For Petitioner  :SRI.P.NARAYANAN

                For Respondent  :SRI.BABU KARUKAPPADATH, SC,KHLWWB

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :14/08/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                    W.P(C).No.18790 OF 2006
                  -------------------------------------------
             Dated this the 14th day of August, 2007


                              JUDGMENT

Having heard learned counsel for the petitioner and the

counsel for the contesting respondents, as also the standing

counsel for the second respondent, this writ petition is allowed

partly, quashing Ext.P9, which has been issued without

adequate opportunity of being heard. Following this, the first

respondent, District Labour Officer, will provide the petitioner

an opportunity to cross examine the witnesses and place such

further materials as he may deem fit. Such opportunity shall not

extend to indefinitely drag on the proceedings since such

proceedings under the statute are required to be finalised

without delay. The District Labour Officer shall finally dispose of

the mater as expeditiously as possible, at any rate, within an

outer limit of three months from the date of receipt of a copy of

this judgment.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.