High Court Kerala High Court

M.Abdul Salam vs The Deputy Labour Officer on 3 February, 2010

Kerala High Court
M.Abdul Salam vs The Deputy Labour Officer on 3 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32889 of 2009(E)


1. M.ABDUL SALAM, T.C.35/113,
                      ...  Petitioner
2. A.HAJA, PARAVILAKOM PUTHEN VEEDU,
3. M.RAHIM, T.C.35/525,
4. P.ABDUL RASHEED, P.J.MANZIL,
5. S.SHAJAHAN, HOUSE NO.1-195,
6. A.FIROZKHAN, T.C.35/701,
7. E.SUDHEER, THAZNI MANZIL,
8. A.RASHEED, T.C.35/46 (1),
9. P.KABEERKUTTY, SHAJIDA MANZIL,
10. C.VIJAYAN, T.C.31/1824,
11. C.SUNDARAN, T.C.31/1819,
12. P.NAZIMUDEEN, T.C.35/197,
13. S.SUDARSANAN, T.C.31/1735 (1),
14. A.M.HANEEFA, BANGLAVIL HOUSE,
15. A.SULAIMAN, T.C.35/345,
16. N.NIZAMUDEEN, SAJITHA MANZIL,
17. P.MOHAMMED HUSAIN, P.J.MANZIL,
18. A.NAZEER, PALLAM HOUSE,
19. M.THAJUDEEN, T.C.35/180,
20. A.ASHRAF, T.C.35/653,

                        Vs



1. THE DEPUTY LABOUR OFFICER,
                       ...       Respondent

2. THE CHAIRMAN, KERALA HEAD WORKERS

3. SHRI.MANZOOR.S., S/O.SAINUDEEN

4. THE ASSISTANT LABOUR OFFICER,

5. THE REGIONAL JOINT LABOUR

6. THE DISTRICT LABOUR OFFICER,

                For Petitioner  :SRI.GOPAKUMAR R.THALIYAL

                For Respondent  :SRI.KOSHY GEORGE, SC, KHLWWB

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :03/02/2010

 O R D E R
                      K.SURENDRA MOHAN, J
                      ...........................................
                    WP(C).NO.32889                   OF 2009
                      ............................................
        DATED THIS THE 3rd DAY OF FEBRUARY, 2010

                                 JUDGMENT

The petitioners allege that they are head load workers who had

been attending to the loading and unloading work at the go downs of

the Kerala State Ware housing Corporation and the Kerala State Civil

Supplies Corporation at Vallakadavu from 1980 onwards. According

to them, the fourth respondent registered the names of 33 headload

workers including the petitioners under Section 26A of the Kerala

Headload Workers Rules and they were issued with Ext.P4 identity

cards. In Ext.P4, the petitioners have been described as working in the

Kerala State Ware Housing go downs.

2. The third respondent had filed WP(C)1788 of 2008 before this

court challenging the issue of Ext.P4 identity cards to the petitioners

and others. This court disposed of the said writ petition by judgment

dated 21.1.2008, directing the Assistant Labour Officer, who was the

first respondent therein to initiate and complete proceedings under

Section 21 of the Kerala Head load Workers Act after affording an

Wpc 32889/09 2

opportunity of being heard to all concerned within a period of two

months from the date of receipt of a copy of the judgment.

3. Pursuant to Ext.P6 judgment, it appears that the fourth

respondent had conducted conciliation proceedings but was not

successful in settling the dispute. Therefore, he had submitted a failure

report to the Deputy Labour Officer, Thiruvananthapuram. Thereupon,

the Deputy Labour Officer, who is the Conciliation Officer under the

Kerala Headload Workers Act, 1978 has initiated proceedings under

Section 21(4) of the Act. He has passed Ext.P7 proceedings in which

he has found that the petitioners are persons who had not been issued

with identity cards in Form C by the Welfare Fund Board and

therefore they are not entitled to do loading and unloading work in the

area. Thereafter, for the purpose of initiating further action in the

matter, a report has been called for from the Assistant Labour Officer

in accordance with Section 26(4) of the Act with respect to the cards

issued to the petitioners. The said proceedings of the Deputy Labour

Officer evidenced herein by Ext.P7 was challenged by the petitioners

before the Appellate Authority under the Act. The appeal has been

Wpc 32889/09 3

disposed of by Ext.P8 proceedings. The appellate authority has found

that the godowns of the Warehousing Corporation and Civil Supplies

Corporation were not functioning at Vallakadavu during the year,

2002. Since the question as to the validity of identity cards was still

pending consideration of the Deputy Labour Officer, the appellate

authority found that there was no reason to interfere with the

proceedings that were pending. Therefore, the appeal was dismissed.

4. The counsel for the petitioner challenges Ext.P7 and P8 in this

writ petition.

5. The counsel for the third respondent points out that Ext.P7 is

not a final order, but that the proceedings are still to be completed. The

counsel for the second respondent also submits that since the

proceedings were not completed in accordance with Section 26(4) of

the Act, there are no grounds to interfere with Ext.P7 and P8 at this

stage. On the issue of final orders under Section 26(4) of the Act, it is

pointed out that the same is also appealable.

6. I have heard Adv.Gopakumar.R.Thaliyal for the petitioner,

Adv.Koshy George for second respondent and Adv.Smt.Mumtaz.S for

Wpc 32889/09 4

third respondent. I have considered the rival contentions anxiously.

7. I notice from Ext.P6 that a direction has been issued by this

court to the Assistant Labour Officer to initiate and complete

proceedings under Section 21 of the Act after affording an opportunity

to all concerned within a period of two months. Pursuant to the said

direction, though the Assistant Labour Officer had initiated steps to

settle the dispute, he was not successful in doing so. Therefore, as is

evident from Ext.P7, he has submitted a report to the Conciliation

Officer informing his inability to work out a settlement. On receipt of

such a report, the Conciliation Officer is empowered to conduct

conciliation and investigate the same and to do all that is necessary to

promote an amicable settlement of the dispute. If a settlement is not

arrived at, the Conciliation Officer has the authority to decide the

dispute or any matter in respect to which a settlement is not arrived at

and thereafter, he has to send a report to the appellate authority.

8. It is an admitted case that no report as contemplated by

Section 21(4) has been sent by the Conciliation Officer to the appellate

authority. A reading of Exts.P7 and P8 shows that the proceedings

Wpc 32889/09 5

under Section 21(4) of the Act are still remaining incomplete. Since no

final orders have been passed by the Deputy Labour Officer, who is the

Conciliation Officer, under Section 21(4) of the Act, it is not necessary

to interfere with Exts.P7 and P8 proceedings at this stage. I also notice

that the petitioner has a right of appeal to challenge any order that may

be passed under Section 21(4) of the Act, finally. The above being the

position, I do not think that Ext.P7 and P8 proceedings require

interference at this stage.

In view of the above, the writ petition fails and the same is

accordingly dismissed. No costs.

K.SURENDRA MOHAN, JUDGE

lgk