High Court Kerala High Court

Shantilal vs Stae Of Kerala Represented By The on 10 December, 2009

Kerala High Court
Shantilal vs Stae Of Kerala Represented By The on 10 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21947 of 2004(A)


1. SHANTILAL S/O. RATANSHI, RESIDING
                      ...  Petitioner

                        Vs



1. STAE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT LABOR OFFICER, ERNAKULAM,

3. SRI.K.BABU, KONEEKODATHU HOUSE,

4. SMT.LAKSHMI, W/O. LATE R.RAMAN,

                For Petitioner  :SRI.SHANTILAL (PARTY-IN-PERSON)

                For Respondent  :SRI.K.S.MADHUSOODANAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/12/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 21947 of 2004
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 10th December, 2009.

                            J U D G M E N T

The petitioner is the management in I.D.No. 3/1996 before the

Labour Court, Ernakulam, wherein the industrial dispute raised by

the 3rd respondent and the husband of the 4th respondent regarding

illegal termination from service was adjudicated. During the

pendency of the I.D, the husband of the 4th respondent died. The

Labour Court passed Ext. P3 award in that I.D, directing

reinstatement of the 3rd respondent and payment of back wages to the

4th respondent herein as the legal heir of her husband at the rate of

Rs. 20/- per day, taking 25 days’ in a month with effect from

February, 1995 to 27-7-1997. Respondents 3 and 4 approached the

Labour Court for computing the amounts due to them as per the

award, which resulted in Ext. P5 order, whereby the Labour Court

directed payment of an amount of Rs.55,533/- to the 3rd respondent

and an amount of Rs. 15,000/- to the 4th respondent. Pursuant

thereto, Ext. P6 show cause notice was issued by the District Labour

officer to the petitioner directing him to show cause why revenue

recovery proceedings should not be initiated against him for

realisation of the said amounts under Section 33C(1) of the Industrial

Disputes Act, 1947. That show cause notice is under challenge before

me.

2. Although, originally, the writ petition was filed through an

advocate, the advocate later relinquished vakalath. When the matter

was taken up today for hearing, none appears for the the petitioner.

The petitioner is also not present. Learned counsel for respondents 3

and 4 submits that the case of the 3rd respondent has been finally

settled between the parties and as far as the 4th respondent is

concerned, she is ready to settle the matter by receiving Rs. 7,500/-

more.

W.P.C. No. 21947/04 -: 2 :-

3. I have considered the validity of the award as well as the

order under Section 33C(2), which is Ext. P2. I do not find any

infirmity in the same. In the above circumstances, recording the

submission of the counsel for respondents 3 and 4 that the dispute

between the 3rd respondent and the petitioner has been finally settled

and the 4th respondent is prepared to accept Rs. 7,500/- towards the

balance amount due to her, this writ petition is disposed of. The

petitioner shall pay the said amount within one month, failing which

the 2nd respondent shall take appropriate steps to recover that amount

from the petitioner and pay it to the 4th respondent within a period of

another one month therefrom.

Sd/- S. Siri Jagan, Judge.

Tds/