IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17114 of 2009(H)
1. R.PRASANNAN, SECRETARY,
... Petitioner
Vs
1. KERALA KERAKARSHAKA SAHAKARANA
... Respondent
2. STATE OF KERALA,
3. DISTRICT LABOUR OFFICER
For Petitioner :SRI.PRATHEESH.P
For Respondent :SRI.V.KRISHNA MENON
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/07/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 17114 OF 2009 (H)
=====================
Dated this the 23rd day of July, 2009
J U D G M E N T
Petitioner claims that he is the Secretary of Vanijya
Vyavasaya Masdoor Sangh, a Trade Union registered under the
provisions of the Trade Unions Act. It is stated that in this writ
petition, petitioner is championing the cause of the casual
employees in the 1st respondent’s establishment who were made
permanent.
2. It is stated that despite the permanency conferred on
them, they are being paid at the pre revised scale of pay and that
they alone are given variable dearness allowance. It is stated
that seeking to get the aforesaid alleged anomaly rectified, the
petitioner has filed Ext.P6 before the additional 4th respondent
and in this writ petition what is sought for is a direction to the
additional 4th respondent to consider Ext.P6.
Having regard to the nature of the averments in this writ
petition, without expressing anything on the merits of the claim
urged, I dispose of this writ petition directing the additional 4th
respondent to consider Ext.P6, if the said representation has been
WPC 17114/09
:2 :
received and is pending. Orders shall be passed with notice to
the petitioner and also the 1st respondent, as expeditiously as
possible, at any rate within 8 weeks of production of a copy of this
judgment along with a copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp