High Court Kerala High Court

Binoy Thomas vs The Assistant Labour Officer on 10 December, 2008

Kerala High Court
Binoy Thomas vs The Assistant Labour Officer on 10 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36063 of 2008(R)


1. BINOY THOMAS, AGED 39 YEARS,
                      ...  Petitioner
2. P.K.PETER, PUTHUSSERY HOUSE
3. K.K.JAYAKUMAR, KOOVAPLAKKAL HOUSE
4. K.P.JOHNY, KACHAPILLY HOUSE,

                        Vs



1. THE ASSISTANT LABOUR OFFICER
                       ...       Respondent

2. KERALA HEAD LOAD WORKERS WELFARE BOARD

3. FATHIMA ABDUL KHADER,

                For Petitioner  :SRI.P.K.IBRAHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/12/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                   W.P.(C).36063/2008
                      --------------------
      Dated this the 10th day of December, 2008

                      JUDGMENT

Petitioners are permanent head load workers

attached to the establishment of the third respondent.

They have sought for registration under Rule 26A of

the Head load Workers Rules. Ext.P1 is the application

filed by them in this regard. Ext.P8 is a reminder.

Petitioners submit that they have not been registered

on account of objections raised by a Labour Union and

the second respondent.

2. Having heard learned counsel for the petitioners

Mr.P.K.Ibrahim, learned Standing Counsel for the

Bord and the learned Government Pleader, I am of the

view that the applications filed for registration of the

petitioners are eligible to be considered.

3. In the result, writ petition is disposed of

directing the first respondent to consider Ext.P1

application in accordance with the Head load Workers

W.P.(C).36063/2008
2

Act and Rules and take a decision thereon, after notice to

the petitioner and the third respondent, within one

month from the date of receipt of a copy of this

judgment. It is open to the first respondent, the

Assistant Labour Officer, to issue notice to the Board also

and take appropriate decision in this regard.

V.GIRI,
Judge

mrcs