High Court Kerala High Court

M.M.John vs State Of Kerala on 7 August, 2008

Kerala High Court
M.M.John vs State Of Kerala on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8824 of 2006(A)


1. M.M.JOHN, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT LABOUR OFFICER,

3. DEPUTY TAHSILDAR,

4. VILLAGE OFFICER,

5. K.MURALI, VADAYATTCHIRA,

                For Petitioner  :SRI.SURIN GEORGE IPE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :07/08/2008

 O R D E R
                  C.N.RAMACHANDRAN NAIR, J.
                       -------------------------
                     W.P.(C) No.8824 of 2006
                   ---------------------------------
             Dated, this the 7th day of August, 2008

                           J U D G M E N T

Petitioner is challenging recovery proceedings for recovery of

back wages granted by the Labour Court in favour of 5th

respondent, who is petitioner’s employee. No challenge against

revenue recovery proceedings is maintainable unless the award is

challenged. Petitioner did not challenge the award passed by the

Labour Court. Therefore, recovery can be continued for recovery of

the amount awarded by the Labour Court in favour of 5th

respondent. The writ petition is, therefore, devoid of any merit and

is dismissed.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg