High Court Kerala High Court

Sebastian vs The Asst. Labour Officer on 29 June, 2010

Kerala High Court
Sebastian vs The Asst. Labour Officer on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5808 of 2010(A)


1. SEBASTIAN, S/O. VARGHESE C.D.,
                      ...  Petitioner
2. GEORGE K.J.,
3. JILESH C.A.,
4. K.PURUSHOTHAMAN,
5. RENJITH KUMAR K.P.,
6. ASHRAF PERAYIL,
7. MOHAMMED SHAJI,

                        Vs



1. THE ASST. LABOUR OFFICER,
                       ...       Respondent

2. DISTRICT LABOUR OFFICER,

3. THE CHAIRMAN,

4. T.P.SHIHABUDHEEN,

                For Petitioner  :SRI.P.MARTIN JOSE

                For Respondent  :SRI.KOSHY GEORGE, SC, KHLWWB

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :29/06/2010

 O R D E R
                 K.SURENDRA MOHAN, J.
          ---------------------------------------------------
           W.P.(C) Nos.5808 and 5809 of 2010
          ---------------------------------------------------
               Dated this the 29th June, 2010

                           JUDGMENT

The petitioners in both these Writ Petitions are workers

who are attending to the loading and unloading work in

the establishments run by the 4th respondent in both the

cases. They applied for the grant of registration under

Rule 26A of the Kerala Headload Workers Rules, 1981.

However, their applications have been rejected on the

ground that the Kerala Headload Workers (Regulation of

Employment and Welfare) Scheme, 1983 had not been

extended to the Payam Grama Panchayat within the area

of which, the establishments are located. The petitioners

have challenged the rejection of their applications before

the second respondent by filing appeals against the same.

According to the petitioners, the appeals are still pending

consideration of the second respondent, without being

finally disposed of. The petitioners seek appropriate

directions for the disposal of their appeals on an early

date.

wpc Nos.5808 & 5809 of 2010 2

In the above circumstances, this Writ Petition is

disposed of directing the second respondent to consider

the appeals filed by the petitioners evidenced by Ext.P2

series in both these cases in accordance with law and to

pass appropriate orders thereon, as expeditiously as

possible and at any rate within a period of two months

from the date of receipt of a copy of this judgment, after

hearing the petitioners as well as other interested persons.

K.SURENDRA MOHAN,
JUDGE

css/