IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 1893 of 2002(A)
1. THE VAYITRI PLANTATIONS LIMITED,
... Petitioner
Vs
1. M.P.RAMANKUTTY,EX-ESTATE WORKER,
... Respondent
2. GOVERNMENT OF KERALA,REPRESENTED BY ITS
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent :SRI.P.K.RAMKUMAR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :06/11/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
O.P.No.1893 OF 2002
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of November, 2008
JUDGMENT
H.L.DATTU, C.J.
Exhibit P3 order passed by the State Government referring a
point of dispute before the Labour Court for consideration and
decision is the subject matter of this writ petition.
(2) After failure of the conciliation proceedings, the workman
had approached the State Government to refer the point of dispute
for consideration and decision. The State Government, being of the
opinion that such a dispute would arise for consideration of the
Labour Court, has referred the following point of dispute before the
Labour Court. The same is as under:
“Whether the denial of employment to Sri.
M.P. Ramankutty, Estate Worker with effect from
19.2.1987 is justifiable or not? If not, what relief he
is entitled to?”
(3) The aforesaid order is questioned by the petitioner/employer
only on the ground that the State Government ought not to have
referred the dispute, since the workman was dismissed from service
way back in March, 1988.
2
O.P.NO.1893/02
(4) In our opinion, this contention can be canvassed by the employer
before the Labour Court when the matter will be taken up for adjudication
and decision. The point of dispute referred by the State Government cannot be
the subject matter of this writ petition except under exceptional circumstances.
In that view of the matter, we decline to entertain this writ petition.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
cl/dk.
3
O.P.NO.1893/02
H.L.DATTU, C.J. &
A.K.BASHEER, J.
O.P.No.1893 OF 2002
JUDGMENT
6th November, 2008