IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 325 of 2008(L)
1. HIGH RANGE PLANTATION EMPLOYEES UNION
... Petitioner
Vs
1. KERALA FOREST DEVELOPMENT CORPORATION
... Respondent
2. DISTRICT SUPERINTENDENT OF POLICE
3. CIRCLE INSPECTOR OF POLICE
4. SUB INSEPCTOR OF POLICE
5. RANNY TALUK FOREST WORKERS UNION (CITU)
6. PATHANAMTHITTA DISTRICT HEAD LOAD AND
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/01/2008
O R D E R
K. BALAKRISHNAN NAIR & P.N. RAVINDRAN, JJ.
---------------------------------------------------------------
W.P.(C).NO.325 OF 2008- L
--------------------------------------------------------------
Dated this the 7th day of January, 2008.
JUDGMENT
Balakrishnan Nair, J:
The petitioner has approached this Court contending inter alia
that their members are being obstructed by respondents 5 and 6
and their members, from doing work under the 1st respondent,
though the said respondent, who is the employer, is willing to
engage them. We directed the learned counsel for the 1st
respondent to get instructions on this point. The learned counsel,
after getting instructions, submitted that the 1st respondent is not
willing to engage the workmen represented by the petitioner. If
that be so, the petitioner’s remedy to get employment lies else
where. Therefore, this writ petition is closed without prejudice to
the contentions of the petitioner and its right to approach this
Court, if cause of action arises in future.
K. BALAKRISHNAN NAIR, JUDGE.
P.N. RAVINDRAN, JUDGE.
cl
.
2
cl
.
3