IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1395 of 2008(F)
1. DEEPAK EXPORTS ENTERPRISES
... Petitioner
Vs
1. K.N.BABUJI, KIZHAKKAE VALAYIL VEEDU
... Respondent
2. INDUSTRIAL TRIBUNAL, KOLLAM.
3. LABOUR COURT,KOLLAM.
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent :SRI.G.SREEKUMAR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/07/2009
O R D E R
S. SIRI JAGAN, J
...............................................
R.P. No.1395 of 2008
.................................................
Dated this the 6th day of July, 2009
O R D E R
The management in an Industrial dispute namely I.D.No.
98/2000 before the Industrial Tribunal, Kollam, challenged
Ext.P1 award passed by the Tribunal in that I.D. in the writ
petition. By a detailed judgment dated 19.6.2008, I found that
there is no infirmity in the award and accordingly dismissed the
writ petition. The petitioner seeks review of that judgment. The
petitioner now contends that subsequent to the award, the
establishment itself was sold by the petitioner to another party
as a going concern and therefore they are not bound to comply
with the directions in the award. They have challenged the
judgment in the writ petition before the Division Banch in a writ
appeal. When it came up for hearing, the Division Bench
permitted the petitioner to withdraw the appeal with liberty to
seek review of the judgment and it is pursuant to the same that
this review petition has been filed.
2. I have considered the contentions of the petitioner in the
review petition.
R.P. No.1395 of 2008 -2-
3. Admittedly, the transfer of the establishment was
subsequent to the passing of the award. Therefore, I am of
opinion that the subsequent transfer would not in any way affect
the validity of the award itself. Nothing prevented the petitioner
from complying with the award and then complete the
procedural formalities prescribed in the Industrial Disputes Act,
in the case of a transfer of an undertaking, for retrenching the
workman. Admittedly, the petitioner has not chosen to adopt the
procedure prescribed in the Industrial Disputes Act itself. If the
petitioner has got a contention that it is for the transferee to
comply with the same, it is for the petitioner to take up the
matter with the transferee appropriately. That does not in any
way make the award unsustainable on the ground that
subsequently the petitioner had transferred the undertaking.
Therefore I do not find any merit in the review petition and
accordingly, the same is dismissed.
S. SIRI JAGAN, JUDGE
rhs