High Court Kerala High Court

S.Venugopala Pillai vs State Of Kerala on 3 October, 2006

Kerala High Court
S.Venugopala Pillai vs State Of Kerala on 3 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 29670 of 2002(F)


1. S.VENUGOPALA PILLAI,
                      ...  Petitioner
2. G.RAJENDRAN, CHERAVALLIYIL,
3. DINESAN, BHARATHI MANDIRAM,
4. ASHOKAN, VYSAKH, KANNIMELCHERY,
5. B.RAMABHADRAN, KULATHOORPUTHEN VEEDU,
6. D.PRAKASH, PAZHAYATH VEEDU,
7. RENUKAN, ALLAYATHU VADAKKATHIL,
8. KERALA TODDY AND ABKARI WORKERS

                        Vs



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

2. EXCISE COMMISSIONER,

3. KERALA ABKARI WORKER'S WELFARE FUND,

4. THE CHIEF WELFARE FUND INSPECTOR,

                For Petitioner  :SRI.K.HARILAL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :03/10/2006

 O R D E R
                             KURIAN JOSEPH, J.
                            ----------------------------
                          O.P.No. 29670 OF 2002
                            -----------------------------
               Dated this the 3rd day of October, 2006

                                   JUDGMENT

Petitioners approached this court with certain grievances

regarding Ext.P10 list of rehabilitated arrack workers in Kollam

District. In case there is any mistake, it will be open to the

petitioners to point out the same before the 3rd respondent, in

which case the 3rd respondent will examine the same with notice

to the affected workers also and take appropriate action to

correct the mistake.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE

ps

O.P.No. :2:

KURIAN JOSEPH, J

O.P.No. 29670/2002

JUDGMENT

3rd October, 2006