High Court Kerala High Court

Babu.T.K. vs The Secretary on 18 May, 2010

Kerala High Court
Babu.T.K. vs The Secretary on 18 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10587 of 2010(W)


1. BABU.T.K., AGED 52 YEARS,
                      ...  Petitioner
2. SATHEENDRAN.K.K., AGED 50 YEARS,
3. AJITH KUMAR.T.A.,
4. SHERIN BABU.V.G., AGED 30 YEARS,
5. SUDARSANAN.M.R.,
6. THANKACHAN.V.K., AGED 36 YEARS,
7. SOMAN.P.V, AGED 46 YEARS,
8. BABU.K.A, AGED 42 YEARS,
9. MANIGALAN.K.K., AGED 50 YEARS,
10. A.M.JANARDHANAN, AGED 50 YEARS,
11. J.B.RAJESH, AGED 38 YEARS,
12. BABU.N.S, AGED 52 YEARS,
13. SREENIVASAN.M.A, AGED 45 YEARS,
14. SURESHBABU.M.K., AGED 40 YEARS,
15. K.M.SARAVANAN, AGED 46 YEARS,
16. P.M.GOPI, AGED 55 YEARS,
17. SURESH BABU.K.D, AGED 37 YEARS,
18. BIJU.V.G, AGED 35 YEARS,
19. DHANESH.P.S, AGED 34 YEARS,
20. KRISHNAN KUTTY.P.K., AGED 48 YEARS,
21. PATHROSE.P.J, AGED 41 YEARS,
22. BIBIN RAJ.T.K., AGED 29 YEARS,
23. BHAGAVAN.P.M, AGED 40 YEARS,
24. AUGUSTIN.P.J, AGED 54 YEARS,
25. ANTONY.P.X, AGED 51 YEARS,
26. P.G.JOSHYKUTTAN, AGED 48 YEARS,
27. K.L.GEORGE, AGED 34 YEARS,
28. JOHNSON.V.X, AGED 38 YEARS,
29. GEORGE.C.X., AGED 51 YEARS,
30. PRAKASAN.J.D, AGED 44 YEARS,
31. V.M.GEORGE, AGED 46 YEARS,
32. MANOJ.P.S, AGED 33 YEARS,
33. HOCHIMIN.P.M, AGED 24 YEARS,
34. J.A.SHYJU, AGED 31 YEARS,
35. J.V.VAJEESH, AGED 33 YEARS,
36. RAJESH.C.V, AGED 29 YEARS,
37. SUMESH.J.G, S/O.GOKULDAS,
38. JOSEPH.K.F, AGED 37 YEARS,

                        Vs



1. THE SECRETARY, KERALA HEAD LOAD
                       ...       Respondent

2. THE CHAIRMAN, KERALA HEAD LOAD

3. CHAIR PERSON, KERALA HEAD LOAD

4. CONVIENER, ERNAKULAM HEAD LOAD

                For Petitioner  :SRI.M.T.BALAN

                For Respondent  :SRI.KOSHY GEORGE

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :18/05/2010

 O R D E R

K.SURENDRA MOHAN, J.

——————————————-
W.P.(C) No.10587 of 2010

——————————————-
Dated this the 18th day of April, 2010

JUDGMENT

It is submitted by Mr.Koshy George, the counsel for the

respondents that orders have been passed by the Kerala

Head load workers Welfare Board working out an

arrangement for sharing the head load work in the area.

The counsel for the petitioners submits that the order that

has been passed causes serious prejudice to the

petitioners. If the petitioners have any grievance against

the order so passed or the arrangement made by the

Board, they are free to challenge the same in appropriate

proceedings. Reserving the liberty of the petitioners to

challenge the order passed by the Welfare Board, this Writ

Petition is closed.

K.SURENDRA MOHAN,
JUDGE

css/