High Court Kerala High Court

Tukuna Behera vs The Assistant Labour Officer on 24 March, 2010

Kerala High Court
Tukuna Behera vs The Assistant Labour Officer on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8384 of 2010(W)


1. TUKUNA BEHERA,
                      ...  Petitioner
2. BIDYADHAR PRADHAN,
3. BIJAY MOHANKUD,
4. AJAY KUMAR MOHANTI,

                        Vs



1. THE ASSISTANT LABOUR OFFICER,
                       ...       Respondent

2. MANAGING DIRECTOR,

                For Petitioner  :SRI.R.RANJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :24/03/2010

 O R D E R
                     K.SURENDRA MOHAN, J.
                   -------------------------------------------
                      W.P.(C) No.8384 of 2010
                   -------------------------------------------
              Dated this the 24th day of March, 2010

                               JUDGMENT

The petitioners are permanent workers, doing loading and

unloading work in the establishment of the second respondent at

Thiruvananthapuram. They have filed Exts.P1 to P4 applications

seeking registration under Rule 26A of the Headload Workers

Rules. They complain that no orders have been passed on their

applications, so far. The applications submitted by the petitioners

are evidenced herein by Exts.P1 to P4. They are dated 6.3.2010.

According to the counsel for the petitioners, the applications are to

be considered and action taken thereon within a period of two

weeks. However, the learned Senior Government Pleader brings

my notice that the authority would have to attend to other

responsibilities also as part of his official duties. The applications

also have to be got enquired into. However it is assured that the

applications would be considered and orders passed, without delay.

In the above circumstances, the first respondent is directed to

consider Exts.P1 to P4 applications submitted by the petitioners in

accordance with law, as expeditiously as possible.

K.SURENDRA MOHAN,
JUDGE

css/