IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36063 of 2008(R)
1. BINOY THOMAS, AGED 39 YEARS,
... Petitioner
2. P.K.PETER, PUTHUSSERY HOUSE
3. K.K.JAYAKUMAR, KOOVAPLAKKAL HOUSE
4. K.P.JOHNY, KACHAPILLY HOUSE,
Vs
1. THE ASSISTANT LABOUR OFFICER
... Respondent
2. KERALA HEAD LOAD WORKERS WELFARE BOARD
3. FATHIMA ABDUL KHADER,
For Petitioner :SRI.P.K.IBRAHIM
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :10/12/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).36063/2008
--------------------
Dated this the 10th day of December, 2008
JUDGMENT
Petitioners are permanent head load workers
attached to the establishment of the third respondent.
They have sought for registration under Rule 26A of
the Head load Workers Rules. Ext.P1 is the application
filed by them in this regard. Ext.P8 is a reminder.
Petitioners submit that they have not been registered
on account of objections raised by a Labour Union and
the second respondent.
2. Having heard learned counsel for the petitioners
Mr.P.K.Ibrahim, learned Standing Counsel for the
Bord and the learned Government Pleader, I am of the
view that the applications filed for registration of the
petitioners are eligible to be considered.
3. In the result, writ petition is disposed of
directing the first respondent to consider Ext.P1
application in accordance with the Head load Workers
W.P.(C).36063/2008
2
Act and Rules and take a decision thereon, after notice to
the petitioner and the third respondent, within one
month from the date of receipt of a copy of this
judgment. It is open to the first respondent, the
Assistant Labour Officer, to issue notice to the Board also
and take appropriate decision in this regard.
V.GIRI,
Judge
mrcs