High Court Kerala High Court

Ajikumar vs Deputy Director on 17 November, 2008

Kerala High Court
Ajikumar vs Deputy Director on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33040 of 2008(G)


1. AJIKUMAR, S/O. THOMPSON,
                      ...  Petitioner

                        Vs



1. DEPUTY DIRECTOR, DIARY DEVELOPMENT
                       ...       Respondent

2. MELEPPVATHOOR MILK PRODUCER'S

3. S.P.ANITHA, SECRETARY,

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/11/2008

 O R D E R
         Thottathil B. Radhakrishnan, J.
        ==================================
              W.P.(C)No.33040 of 2008
        ==================================
     Dated this the 17th day of November, 2008.

                     JUDGMENT

Petitioner furnished a security bond in

relation to the employment of the third respondent.

If the petitioner desires to be relieved of that

liability, that has to be done. However, that

could be only prospectively. The employer can

insist and rely on the security bond of the

petitioner for the liabilities incurred by the

third respondent till the date on which the

petitioner’s request for being released from the

liability under the security is accepted. There

cannot be any delay in taking a decision in that

regard also. Therefore, this writ petition is

ordered directing that Ext.P3 shall be acted upon

and final orders issued within three weeks from the

date of receipt of a copy of this judgment.





                     Thottathil B.Radhakrishnan,
sl.                            Judge.