IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 465 of 2007()
1. SHANMUGHAN A.S., KURATHIKATTIL VEEDU,
... Petitioner
Vs
1. THE KERALA HEAD LOAD WORKERS WELFARE
... Respondent
2. THE ASSISTANT LABOUR OFFICER,
3. THE DISTRICT LABOUR OFFICER,
4. P.Y.AGASTI, PALLIPURATHUKARAN HOUSE,
5. ROBERT K.E., KANJIRATHINKA HOUSE,
6. K.I.PAULSON, KUTTIKKADAN HOUSE,
7. P.D.ABI CHEMBUKKAVU HOUSE,
8. DANBY K.A., KURUTHIKULANGARA HOUSE,
9. JAISON PAUL, CHACKALAKKAL HOUSE,
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.KOSHY GEORGE, SC, KHLWWB
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :21/12/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
W. A. No. 465 OF 2007
--------------------------------------------
Dated this the 21st day of December, 2009
JUDGMENT
Ramachandran Nair, J.
Question raised in the Writ Appeal is on the inter-se seniority of
the appellant with respondents 4 to 9. The appellant’s case is that
though he applied for registration as a headload worker much earlier
than the date on which respondents 4 to 9 applied for registration, those
respondents were first granted registration and appellant was granted
registration much thereafter. The learned single Judge without going
into the merits of the case directed the appellant to raise a dispute under
Section 21 of the Kerala Headload Workers Act for decision by the
statutory authority. Registration is granted by the Asst. Labour Officer
and being a higher authority, the District Labour Officer could
certainly settle the dispute under Rule 26(c) of the Rules is the case of
the appellant. We find force in this contention because without any
reference, the matter in our opinion would be settled by the DLO after
calling for records and report from the ALO. However, counsel for the
2
appellant and standing counsel for the first respondent submitted that
by virtue of judgment of this Court in another case, registration granted
to respondents 4 to 9 stands cancelled. Therefore as of now, the
appellant’s grievance against inter-se seniority does not survive as the
registration granted to respondents 4 to 9 is cancelled. Counsel
appearing for the appellant expressed the apprehension that if the
judgment of this Court is reversed by the Supreme Court, registration
originally granted to respondents 4 to 9 will stand restored and
appellant’s grievance will again get revived. We feel in this contigency
the appellant should be free to raise a dispute before the DLO under
Rule 26(c) of the Rules and it is for the DLO to settle the dispute after
issuing notice and after hearing the contesting parties.
We dispose of the Writ Appeal with direction to DLO to settle
the dispute in case it arises as stated above.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V.K. MOHANAN)
Judge.
kk
3