IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 672 of 2010(H)
1. STATE OF KERALA, REP.BY ITS SECRETARY,
... Petitioner
2. DISTRICT LABOUR OFFICER(ENFORCEMENT)
3. AGRICULTURAL DIRECTOR,
Vs
1. R.PRASANNAN, SECRETARY VANIJYA
... Respondent
2. KERALA KERAKARSHAKA SHAKARANA
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
Dated :27/07/2010
O R D E R
ANTONY DOMINIC, J.
~~~~~~~~~~~~~~~
R.P. No.672 of 2010
~~~~~~~~~~~~~~
Dated this the 27th day of July 2010
O R D E R
Writ Petition was disposed of by judgment dated
23.7.2009 directing the 3rd petitioner herein to pass orders on
Ext.P6 representation. In this review petition, it is contended
that neither the 3rd petitioner nor petitioners 1 and 2 are
having any administrative control over the affairs of the 2nd
respondent. On this basis, it is contended that they will not in
a position to deal with the representation as directed in the
judgment.
2. If as stated by the review petitioners, as they have
no administrative control over the affairs of the Federation,
they cannot be expected to deal with the representation made
by the writ petitioner. Therefore, direction requiring the 3rd
review petitioner to dispose of the representation is erroneous
and for that reason, judgment will stand recalled.
Review Petition is allowed as above.
ANTONY DOMINIC, JUDGE.
Jvt