High Court Kerala High Court

Ajas vs The Assistant Labour Officer on 24 June, 2010

Kerala High Court
Ajas vs The Assistant Labour Officer on 24 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12979 of 2010(V)


1. AJAS,S/O.IBRAHIM,AGED 21 YEARS,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT LABOUR OFFICER,PERUMBAVOOR
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :24/06/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                     W.P(C) NO:12979 OF 2010 V
                -----------------------------------------------------------
                   Dated this the 24th June, 2010.

                                    JUDGMENT

The petitioner has filed this writ petition complaining that no

orders have been passed on an application, Ext.P2 submitted by

him for registering his name as a Headload Worker under the Kerala

Headload Workers Act, 1978. Notice was issued in this writ petition

and the respondent has been served. The learned Govt. Pleader

submits that the application Ext.P2 submitted by the petitioner is

under active consideration and that on completion of the

formalities final orders would be passed thereon without further

delay.

2. In the above circumstances this writ petition is disposed of

directing the respondent to consider the application of the

petitioner evidenced herein by Ext.P2 and to pass appropriate

orders thereon in accordance with law, 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.

K. SURENDRA MOHAN
Judge
jj

2

3