IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 298 of 2010(J)
1. KERALA STATE CASHEW WORKERS' APEX
... Petitioner
Vs
1. CHINNAMMA, VADASSERIPARAMBIL,
... Respondent
2. LOK AYUKTA, REPRESENTED BY
For Petitioner :SRI.PIRAPPANCODE V.SREEDHARAN NAIR
For Respondent :SRI.K.S.MADHUSOODANAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :25/03/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 298 of 2010-W
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of March, 2010.
JUDGMENT
The petitioner is aggrieved by Exts.P4 and P5 notices issued by the
Lok Ayuktha directing the Managing Director of the petitioner to appear
before the Lok Ayuktha and report compliance of Ext.P3 order. It is the
case of the petitioner that the matter is governed by Ext.P1 order of this
court in R.P.No.1166/2008 pursuant to which the District Labour Officer
and Controlling Authority under the Act, has passed Ext.P2 order and going
by the same, the first respondent is not eligible to get any benefit. It is
submitted by the learned counsel for the first respondent that the first
respondent has already filed an appeal against Ext.P2 order.
The Lok Ayuktha’s orders are passed on the basis of the order dated
27.10.2004 of the Labour Officer, which stands set aside by Ext.P1 order.
Therefore, the writ petition is allowed. Exts.P3 to P5 are quashed. No
costs.
(T.R. Ramachandran Nair, Judge.)
wpc /2010 2
kav/