High Court Kerala High Court

Kamco Employees Federation … vs State Of Kerala on 6 March, 2007

Kerala High Court
Kamco Employees Federation … vs State Of Kerala on 6 March, 2007
       

  

  

 
 
  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.