IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7469 of 2007(L)
1. KAMCO EMPLOYEES FEDERATION (AITUC),
... Petitioner
2. KAMCO EMPLOYEES ASSOCIATION (INTUC),
3. KAMCO EMPLOYEES UNION (CITU),
4. KAMCO EMPLOYEES UNION (CITU), KANJIKODE,
5. KAMCO EMPLOYEES ASSOCIATION (INTUC)
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE EMPLOYEES STATE INSURANCE
3. THE KERALA AGRO-MACHINERY CORPORATION
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.T.P.M.IBRAHIM KHAN, SC, ESI CORPN.
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/03/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J
-------------------------------------------
W.P(C).No.7469 OF 2007
-------------------------------------------
Dated this the 6th day of March, 2007
JUDGMENT
Heard learned counsel for the petitioner, learned
Government Pleader for the first respondent, standing counsel
for the second respondent, as also learned counsel for the third
respondent.
2. Having regard to the facts and circumstances, it is obvious
that Ext.P9 did not gain the attention of the Government. In
such circumstances, it is directed that Ext.P9 will be taken up
and appropriate orders issued by the Government within a
period of four months from the date of receipt of a copy of this
judgment. Until then, the employees’ share of contribution will
be kept in a separate account by the third respondent.
The writ petition is disposed of with the above directions.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.