IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24628 of 2009(W)
1. P.ABDU, S/O.SAIDALI
... Petitioner
Vs
1. KERALA STATE HEAD LOAD WORKERS WELFARE
... Respondent
2. THE CHAIRMAN,
3. THE CHAIRMAN,PERINTHALMANNA MEKHALA
4. ASSISTANT LABOUR OFFICER
5. THE DISTRICT LABOUR OFFICER
6. P.MUSTAFFA, S/O.HAMZA,PALAKKAL HOUSE
For Petitioner :SRI.DEVIDAS.U.K
For Respondent :SRI.KOSHY GEORGE, SC, KHLWWB
The Hon'ble MR. Justice V.GIRI
Dated :28/08/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).24628/2009
--------------------
Dated this the 28th day of August, 2009
JUDGMENT
Petitioner is aggrieved by the grant of registration
under Rule 26(A) of the Kerala Head Load Workers
Registration Rules in favour of 12 persons who allegedly
belong to the CITU Union, which enables them to work as
head load workers in the fish market at Pooppalam,
Perinthalmanna. The remedy of the petitioner lies by way
of an appeal before the District Labour Officer under Rule
26(c) of the Rules. Petitioner has already filed Ext.P6
before the DLO. But the learned Standing Counsel for the
Head Load Workers Board points out that the petitioner
should file an appropriate appeal with the affected persons
on the party array.
If such an appeal is filed within three weeks from
today, DLO shall consider and dispose of the same after
notice to the affected persons also within four weeks
thereafter. In the meanwhile, the 1st respondent shall
W.P.(C).24628/09
2
look into Ext.P7 representation and take appropriate
action.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs