IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15677 of 2009(D)
1. B.SHAJI,UNIT PRESIDENT,KUTTARA,
... Petitioner
Vs
1. REGIONAL JOINT LABOUR COMMISSIONER,
... Respondent
2. DISTRICT LABOUR OFFICER,TRIVANDRUM.
3. ASSISTANT LABOUR OFFICER,NEYYATTINKARA.
4. J.SOMAN,PIECE RATE WORKER,
5. MANIYAN.P.J.,PIECE RATE WORKER,
6. PRABHAKARAN.L.,
7. JAYAKUMAR B.KAKKAD,
8. SHIKHAMANI.Y.,
9. J.NATARAJAN,
10. DASAN.J.,
11. A.V.JOSEPH,DEPOT MANAGER,
12. THE SUB INSPECTOR OF POLICE,
13. L.JAYAKUMAR,UNIT SECRETARY,
14. VELAYUDHAN NAIR,D.F.A.,
For Petitioner :SRI.M.R.SARIN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :08/06/2009
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.15677 of 2009
-------------------------
Dated this the 8th day of June, 2009.
JUDGMENT
Aggrieved by Ext.P9 order passed by the District
Labour Officer, under the provisions of the Headload
Workers’ Act, the petitioners have preferred Ext.P7 appeal
before the 1st respondent. They are aggrieved by the delay
in consideration of the same.
2. I heard learned Government Pleader also.
The writ petition is disposed of directing the 1st
respondent to consider and pass orders on Ext.P7 within
three months from the date of receipt of a copy of this
judgment, after notice to the petitioner and respondents 4 to
14.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge