High Court Kerala High Court

The Director vs State Of Kerala on 20 May, 2010

Kerala High Court
The Director vs State Of Kerala on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 780 of 2010()


1. THE DIRECTOR, LOURDES HOSPITAL,
                      ...  Petitioner

                        Vs



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

2. THE GENERAL SECRETARY,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :20/05/2010

 O R D E R
                A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                W.A.No.780 OF 2010
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 20th day of May 2010

                                      JUDGMENT

Basheer, J.

This appeal is directed against an order passed on a review petition,

which was directed against an order in an interlocutory application

seeking Section 17B wages under the Industrial Disputes Act. By the

impugned order in the review petition, the learned Single Judge clarified

that Section 17B wages would be payable from the date of filing of the writ

petition itself and not from the date of filing of the interlocutory

application.

2. One of the contentions raised by the appellant is that though only

five out of the six workmen had filed application for payment of Section

17B wages, learned Single Judge had ordered payment to all the six of

them. It is also pointed out by the learned counsel that going by the

averments in the affidavit, it is apparent that all of them were gainfully

employed.

3. Though there is some force in some of the contentions raised by

the appellant, we do not deem it appropriate to entertain those contentions

at this stage. Though learned counsel for the appellant has sought to

challenge the very correctness of the award of Section 17B wages among

other things, we are not persuaded to entertain this writ appeal, since in

W.A.No.780 OF 2010
:: 2 ::

our view, it will be only appropriate for the appellant to make a request

before the learned Single Judge to dispose of the writ petition itself at the

earliest, which has been pending since 2006. Without prejudice to the

right of the appellant to raise all his contentions before the learned Single

Judge, the writ appeal is closed.

4. We make it clear that we have not considered the merit of any of

the contentions raised by the appellant.

Writ appeal is disposed of with the above direction.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
jes