High Court Kerala High Court

K. Santhi Kumar vs District Labour Officer on 17 February, 2009

Kerala High Court
K. Santhi Kumar vs District Labour Officer on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5079 of 2009(D)


1. K. SANTHI KUMAR,
                      ...  Petitioner

                        Vs



1. DISTRICT LABOUR OFFICER,
                       ...       Respondent

2. P. PAVITHRAN, S/O. NARAYANAN,

3. C. HARIDASAN, S/O. SANKARAN,

4. A. SUNILKUMAR,

5. T. CHANDRAN, S/O. KUNHAPPA NAIR,

6. C.K. SURESHAN, S/O. KUNHIRAMAN,

7. A. RAVEENDRAN, S/O. SANKARAN,

8. K. HARIDASAN, S/O. NARAYANAN,

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/02/2009

 O R D E R
                     ANTONY DOMINIC,J.
                -----------------------
                  W.P.(C).No.5079 OF 2009
               ------------------------
           Dated this the 17th day of February, 2009.

                           JUDGMENT

Challenge in this writ Petition is against Ext.P7, a

common order passed by the Controlling authority under the

Payment of Gratuity Act, on applications made by respondents

2 to 8. In my view, if the petitioner is aggrieved by this order,

the remedy available is to file an appeal before the appellate

authority concerned.

In view of the effective alternative remedy available to

the petitioner, the writ Petition is closed.

(ANTONY DOMINIC)
JUDGE
vi/