High Court Kerala High Court

Foam Mattings (India) Limited vs Gangadharan Achari on 6 November, 2007

Kerala High Court
Foam Mattings (India) Limited vs Gangadharan Achari on 6 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 458 of 2007(D)


1. FOAM MATTINGS (INDIA) LIMITED,
                      ...  Petitioner

                        Vs



1. GANGADHARAN ACHARI,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.PATHROSE MATTHAI (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/11/2007

 O R D E R
                          KURIAN JOSEPH J.
               ----------------------------------------------
          R.P.No.458 of 2007 in W.P.(C) No.21664/03
               ----------------------------------------------
                   Dated 6th November, 2007.

                               O R D E R

All that the review petitioner seeks is a

clarification to the effect that this court has not pronounced

anything on the merits of the case regarding the dispute whether

the writ petitioner is a workman or not. In view of the factual

dispute in that regard, this court has only relegated the writ

petitioner to pursue his grievance under the provisions of the

Industrial Disputes Act, 1947. Needless to say, it will be open to

the review petitioner/1st respondent to take all available

contentions regarding the factual dispute as to whether the writ

petitioner is a workman or not.

The Review Petition is disposed of with the above

clarification.

KURIAN JOSEPH, JUDGE.

tgs