High Court Kerala High Court

S.Santha vs State Of Kerala on 5 August, 2008

Kerala High Court
S.Santha vs State Of Kerala on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33093 of 2005(M)


1. S.SANTHA, SANTHOSH BHAVAN, NEDUVATHOOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY CHIEF
                       ...       Respondent

2. THE EMPLOYEES PROVIDENT FUND

3. KARUNA CASHEW COMPANY,

4. NOWFEL, A.S.CASHEW EXPORTERS, K.P.ROAD,

5. THE CHIEF EXECUTIVE, CASHEW WORKERS

6. THE MANAGER, E.S.I.LOCAL OFFICE,

                For Petitioner  :SRI.C.V.VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/08/2008

 O R D E R
                        S.SIRI JAGAN, J
                 ==================
                  W.P(C)No.33093 of 2005
                 ==================
          Dated this the 5th day of August, 2008.

                        J U D G M E N T

The petitioner has filed this writ petition for a declaration

that she is entitled to continue as a Cashew Factory Worker till

the completion of 60 years. Going by the affidavit accompanying

the writ petition, the age of the petitioner is 60 years. The writ

petition was admitted on 6.12.2005. However, process and

copies of the writ petition were not filed. Therefore, this writ

petition comes up in the defect list today. When the case was

called there was no representation for the petitioner. In view of

the circumstances obtaining, I do not think that the petitioner

can claim the relief prayed for at this distance of time. In any

event since defect has not been cured for the last almost three

years, the writ petition is dismissed for non-prosecution.

S.SIRI JAGAN, JUDGE

rhs