IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8922 of 2010(M)
1. EDARIKODE TEXTILE EMPLOYEES UNION
... Petitioner
Vs
1. EDARIKODE TEXTILES,
... Respondent
2. THE RETURNING OFFICER,
3. SMT.M.H.FATHIMA BEEVI,
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :17/03/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.8922 of 2010
-------------------------------------------
Dated this the 17th day of March, 2010
JUDGMENT
The petitioner is a registered Union representing the
workers of the first respondent. As per a memorandum of
settlement between the first respondent and its workers, a
referendum to recognize the unions in the unit of the first
respondent is decided to be conducted. The same is to be
conducted on 25.3.2010. The second respondent is the
Returning Officer and the third respondent is the
Observer. As per the rules prevailing in the first
respondent’s unit, only workers who are on the rolls of the
establishment are entitled to vote in the referendum.
2. According to the petitioner, a number of persons
who have been absenting from work for a long period of
time, persons who had gone out of India for employment
without availing leave as well as persons who have over
stayed their leave are included in the list of workers of the
establishment. He has therefore submitted a written
objection to the second respondent to remove the names
of such persons. He has also submitted a request to the
wpc No.8922/2010 2
second respondent to ensure the Secrecy of the
referendum by insisting on voting through secret ballot in
accordance with the decision in Ext.P2 Minutes of the
meeting between the Management and the Unions and, by
not numbering the ballot papers. The petitioner
complains that the second respondent is proceeding to
conduct the referendum without considering the request
of the petitioner set out in Exts.P3 and P5
representations.
3. It cannot be disputed that the second respondent
Returning Officer has a duty to consider and pass
appropriate orders on Exts.P3 and P5 before the
referendum is actually conducted.
4. In the above circumstances, this Writ Petition is
disposed of directing the second respondent to consider
the requests of the petitioner in Exts.P3 and P5
representations in accordance with law and to pass
appropriate orders thereon as expeditiously as possible
and at any rate before 25.3.2010.
K.SURENDRA MOHAN,
JUDGE
css/