IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37818 of 2008(B)
1. GANGADHARAN PILLAI,
... Petitioner
Vs
1. THE DIRECTOR OF FACTORIES AND BOILERS,
... Respondent
For Petitioner :SRI.P.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/12/2008
O R D E R
S.SIRI JAGAN, J
- - - - - - - - - - - - - - - - - - - - - - -
W.P(C)No. 37818 of 2008
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of December, 2008.
J U D G M E N T
The petitioner is the proprietor of an establishment engaged in the
repair and the erection of Boilers under the Boilers Act and Regulations.
He requires recognition from the respondent for carrying on his
business. One of the conditions for recognition is the availability of
welders possessing qualifications as per the Indian Boiler Regulations
in the establishment. According to the petitioner he has got qualified
welders. However, petitioner’s application for recognition was rejected
on the ground that the welders’ certificates produced in respect of the
welders mentioned in his application were valid only upto September
2008. The petitioner is aggrieved by the rejection of his application.
According to the petitioner, he has two other welders having licences
valid up to 2010, which were subsequently produced. The petitioner
therefore seeks a direction to the respondent to consider his application
on the basis of those certificates.
2. The learned Government Pleader submits that the petitioner is
free to cure the defect in his application and seek recognition again.
In the above circumstances, this writ petition is closed without
W.P(C)No. 37818 of 2008 – 2 –
prejudice to the right of the petitioner to apply for recognition again,
producing valid welders’ certificates in support of his application for
recognition.
S.SIRI JAGAN, JUDGE
rhs