Kerala High Court
Chelanghat Pushparaj vs Central Government Industrial … on 26 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24814 of 2008(D)
1. CHELANGHAT PUSHPARAJ, CHELANGHAT HOUSE,
... Petitioner
Vs
1. CENTRAL GOVERNMENT INDUSTRIAL TRIBUNAL'
... Respondent
2. IOC BOTTLING PLANT WORKERS UNION (CITU),
3. BMS, M/S.IOCL, CHELARI PLANT,
4. STU, IOCL, CHELARI PLANT, MALAPPURAM
5. INDEPENDENT PLANT WORKERS ASSOCIATION,
6. INTUC UNION, IOC, CHELARI,MALAPPURAM
7. IOC WORKERS CO-ORDINATION COMMITTEE
8. INDIAN OIL CORPORATION LIMITED,
For Petitioner :SMT.A.K.PREETHA
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/08/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.24814 OF 2008
----------------------------------------
Dated this the 26th day of August, 2008
JUDGMENT
The petitioner seeks expeditious disposal of a claim petition
pending before the Central Government Labour Court,
Ernakulam. I do not think that this Court can tie the hands of the
Labour Court by issuing directions to consider a claim petition
pending before it out of turn. It is for the Central Government
Labour Court to arrange its proceedings in the best way possible.
Therefore, I do not find any merit in this writ petition and
accordingly the same is dismissed.
S. SIRI JAGAN, JUDGE
Acd