IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36147 of 2008(C)
1. DEVIKOLAM ESTATE WORKER UNION (A.I.T.U.C
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE LABOUR COMMISSIONER, OFFICE OF THE
3. DEPUTY LABOUR COMMISSIONER (IR)
4. DEPUTY LABOUR OFFICER
5. THE MANAGER
For Petitioner :SMT.A.K.PREETHA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/01/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.36147 OF 2008
----------------------------------------
Dated this the 29th day of January, 2009
JUDGMENT
The petitioner has filed this writ petition with a complaint
that despite the conciliation proceedings have ended in failure in
respect of an industrial dispute raised by the petitioner Union, the
failure report has not been forwarded by the Conciliation Officer
to the Government for further proceedings as contemplated
under the Industrial Disputes Act.
The learned Government Pleader on instructions submits
that the Government has already received the failure report and
the industrial dispute has been referred for adjudication to the
Industrial Tribunal, Idukki as per order dated 21.1.2009. This
submission is recorded and the writ petition is closed.
S. SIRI JAGAN, JUDGE
Acd