High Court Kerala High Court

Mohammed Rafi vs The Assistant Labour Officer on 3 September, 2010

Kerala High Court
Mohammed Rafi vs The Assistant Labour Officer on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27223 of 2010(C)


1. MOHAMMED RAFI, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT LABOUR OFFICER,
                       ...       Respondent

2. EASA KUNJU.M, POTTIVILAKATHU HOUSE,

3. SHAJAHAN M., NAZEER MANZIL,

4. P.P.HAREES, ISLAM SABHA LINE ROOM,

5. SAIFUDEEN H., PLAVILA VEEDU,

6. THE CONVENER, (INTUC),

7. THE CONVENER, (CITU),

8. THE CONVENER, (AITUC),

9. THE CONVENER, (BMS),

10. THE CHAIRMAN,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :SRI.KOSHY GEORGE, SC, KHLWWB

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :03/09/2010

 O R D E R
                            C.T. RAVIKUMAR, J.
                     --------------------------------------------
                        W.P.(C). NO.27223 OF 2010
                     --------------------------------------------

                   Dated this the 3rd day of September, 2010


                                  JUDGMENT

The petitioner is the Proprietor of Jumbo Margin Free Iron and Steel,

Pothancodu, Thiruvananthapuram. He was given license as per Ext.P1 by the

Pothencodu Grama Panchayat. The contention of the petitioner is that for the

purpose of getting registration of respondents 2 to 5 as headload workers, he

has submitted applications under Rule 26A of the Kerala Headload Workers

Rules, 1981( for short ‘the Rules’ only). Exts.P2 to P5 are the applications

submitted for that behalf. After considering Exts.P2 to P5, the first respondent

has passed Ext.P7 dated 12.5.2010. As per Ext.P7, it was found that already

workers were in excess in the said area and further registration of workers

would affect the prospects of the existing workers affiliated to Unions.

According to the petitioner, the said reasoning of the first respondent in Ext.P7

is unsustainable. That apart, it is his contention that the existing registered

workers in that area got no locus standi to challenge the request for registration

of workers made as per Exts.P2 to P5. It is challenging Ext.P7 and inter alia,

raising such contentions and praying for consequential reliefs that this Writ

W.P.(C) NO.27223/2010 2

Petition has been filed.

2. A perusal of Ext.P7 and the provisions under `the Rules’ would reveal

that an alternative efficacious remedy has been provided to redress the grievance

against Ext.P7. In other words, Ext.P7 is an appealable order. Therefore, I do

not propose to go into the merits of the contentions raised in this Writ Petition.

In view of the existence of such an alternative efficacious remedy, the petitioner

is bound to avail the same before approaching this Court. Accordingly, this Writ

Petition is disposed of granting liberty to the petitioner to approach the appellate

authority against Ext.P7 in accordance with Rule 26C of the Rules. The learned

counsel for the petitioner submitted that the petitioner would avail the said

remedy within a period of two weeks. But there is a delay in preferring an

appeal against Ext.P7. The appellate authority is, admittedly, empowered to

condone the delay in filing appeals on showing just and reasonable cause.

Therefore, it is up to the petitioner to satisfy the appellate authority by filing a

proper petition for condonation of delay in filing the appeal. In case the

petitioner prefers such a petition to condone delay, along with the appeal, the

appellate authority shall consider the same and consider the appeal subject to

W.P.(C) NO.27223/2010 3

such decision.

This Writ Petition is disposed of accordingly.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.27223/2010 4

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010

W.P.(C) NO.27223/2010 5