High Court Kerala High Court

S.Somasekharan Nair vs State Of Kerala on 12 June, 2009

Kerala High Court
S.Somasekharan Nair vs State Of Kerala on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15893 of 2009(F)


1. S.SOMASEKHARAN NAIR, S/O.SIVASANKARAN
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PRINTING,

3. THE DEPUTY SUPERINTENDENT (GENERAL)

4. THE DISTRICT LABOUR OFFICER,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/06/2009

 O R D E R
                               P.N.RAVINDRAN, J.
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                        W.P.(C) No. 15893 of 2009-F
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   Dated this the 12th day of June, 2009

                                 JUDGMENT

The learned counsel appearing for the petitioner submits that

the petitioner is not desirous of prosecuting this writ petition any further and

that it may be dismissed as withdrawn. In the light of the said submission,

this writ petition is dismissed as withdrawn. The learned counsel submits

that challenging Ext.P2 order dated 7-3-2009 issued by the Deputy

Superintendent (General), Government Central Press, the petitioner has

moved the District Labour Officer, Thiruvananthapuram and that the

dismissal of this writ petition may not stand in the way of the District

Labour Officer from proceeding with the said complaint. In my opinion, as

Government employees are not governed by the Industrial Disputes Act,

1947, the District Labour Officer has no jurisdiction to entertain any

challenge to Ext.P2.

I accordingly direct that the District Labour Officer,

Thiruvananthapuram shall not proceeded with the complaint filed by the

petitioner challenging the validity of Ext.P2.

P.N.RAVINDRAN,
JUDGE.

mn.