High Court Kerala High Court

Chandran Menon K vs N.Gopinatha Menon on 11 July, 2008

Kerala High Court
Chandran Menon K vs N.Gopinatha Menon on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19060 of 2008(R)


1. CHANDRAN MENON K.
                      ...  Petitioner

                        Vs



1. N.GOPINATHA MENON,
                       ...       Respondent

2. DR. LALITHA RAO,

3. DR. PANKAJAM GOPALAKRISHNAN, SWARAJ,

4. THE LABOUR COURT, ERNAKULAM.

5. THE DEPUTY TAHSILDAR (RR),

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  :SRI.PAULSON.C.VARGHESE

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/07/2008

 O R D E R
                         S.SIRI JAGAN, J
                          ==============
                   W.P.(C).No. 19060 OF 2008
                      ====================
               Dated this the 11th day of July, 2008.

                          J U D G M E N T

Adv.Sri. Paulson C. Varghese appears for the 1st respondent.

By this writ petition the opposite party in C.P.No.26/1996

before the Labour Court, Ernakulam, challenges revenue recovery

proceedings for recovery of amounts directed to be paid by the

petitioner to the 1st respondent, by Ext.P1 order in

C.P.No.26/1996. The petitioner’s contention is that Ext.P1 is an

ex-parte order and the petitioner has filed an application for

setting aside the ex-parte order, which is pending. Therefore the

petitioner submits that the recovery proceedings, while the

petition to set aside the ex-parte order is pending, is clearly

unsustainable.

2. The counsel for the 1st respondent opposes the prayer.

Although strictly technically there may not be any illegality in

initiating the revenue recovery proceedings in the absence of any

stay of implementation of Ext.P1 order, I am of opinion that it is

not proper to recover the amount while the petition to set aside

W.P.(C).No. 19060 OF 2008 2

the ex-parte order is pending. Accordingly, I dispose of this writ

petition with the following directions:

The Labour Court, Ernakulam shall consider and pass orders

on Exts.P2 and P3 applications, as expeditiously as possible. Till

disposal of those applications, recovery proceedings for recovery

of the amount due under Ext.P1 including proceedings pursuant

to Ext.P4 shall be kept in abeyance.

S.SIRI JAGAN, JUDGE

bkn/-