Kerala High Court
C.K.Rajan vs Labour Secretary on 2 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21997 of 2003(R)
1. C.K.RAJAN,
... Petitioner
Vs
1. LABOUR SECRETARY,
... Respondent
2. CHIEF WELFARE FUND INSPECTOR,
For Petitioner :SRI.P.PARAMESWARAN NAIR
For Respondent :SRI.K.K.BABU SC KABWWFB
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/06/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 21997 OF 2003 (R)
=====================
Dated this the 2nd day of June, 2009
J U D G M E N T
The grievance is mainly that the complaints made by the
petitioner against the manner of functioning of the Kerala Abkari
Workers Welfare Fund Board were pending before the 2nd
respondent without any action thereon.
2. In view of the long lapse of time, I do not think any
positive direction in the writ petition is called for.
3. Be that as it may, if the petitioner is still aggrieved, it
will be open to the petitioner to move the 2nd respondent, in which
event, I have no reason to think that the 2nd respondent will not
take appropriate action in the matter.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp