High Court Kerala High Court

V.Satheesan vs Assistant Labour Officer on 18 February, 2008

Kerala High Court
V.Satheesan vs Assistant Labour Officer on 18 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5433 of 2008(V)


1. V.SATHEESAN, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. ASSISTANT LABOUR OFFICER, PARAVUR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.JOHN JOSEPH VETTIKAD

                For Respondent  :SRI.HARISH ABRAHAM

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/02/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.5433 OF 2008
              ----------------------------------------
              Dated this the 18th day of February, 2008

                           JUDGMENT

The petitioner is a business man, who is running a business

of sale of ceramic tiles, sanitary wares etc at Kalluvathukkal,

Kollam District. For the purpose of his business, he is engaging

additional respondents 3 to 8 as permanent workmen to do

loading and unloading work in the petitioner’s premises. Since

for doing loading and unloading work registration under Rule 26A

of the Kerala Head Load Workers Rules is necessary, the

additional respondents 3 to 8 have filed Exts.P2 to P7

applications for registration under Rule 26A. The grievance of

the petitioner is that the 1st respondent is not disposing of the

same although the same were filed on 23.1.2008.

2. I have heard the learned Government pleader also.

When applications under Rule 26A are filed, the 1st respondent

has duty to consider the same and pass appropriate orders

expeditiously.

In the above circumstances, I dispose of this writ petition

W.P.(c) No.5433/08 2

with a direction to the 1st respondent to consider and pass

appropriate orders on Exts.P2 to P7 applications as

expeditiously as possible, at any rate, within one month from

the date of receipt of a copy of this judgment, after following

the procedure prescribed under Rule 26A.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c) No.5433/08 3