IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2073 of 2009()
1. EDDY CURRENT CONTROLS (INDIA) LTD.,
... Petitioner
Vs
1. P.J.VINCENT,
... Respondent
2. INDUSTRIAL TRIBUNAL,PALAKKAD.
For Petitioner :SRI.M.PATHROSE MATTHAI (SR.)
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :18/09/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 2073 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of September, 2009
JUDGMENT
Basheer, J.
This appeal at the instance of the employer who is
aggrieved by the order passed by the learned Single Judge in
WP(C) No.31129 of 2004. By the impugned judgment, the
learned Single Judge has set aside Ext.P1 award and directed the
Tribunal to consider the matter afresh.
2. We have heard learned Senior Counsel for the
appellant/employer and the learned counsel for respondent No.1
workman.
3. Having heard learned counsel for the parties and having
perused the impugned award and the judgment, we are of the
view that, this Writ Appeal need not be kept pending on the files
of this Court. In our view, the direction issued by the learned
Single Judge does not call for any interference in the facts and
circumstances of the case. However, certain observations made
by the learned Single Judge with regard to the merit or otherwise
of the case were not warranted. At the same time, the view
WA No.2073 of 2009
-:2:-
expressed by the learned Single Judge that Tribunal ought to
have adverted to the basic contentions of the parties and arrive
at a finding only after independent consideration of those
contentions appears to be eminently justified.
4. Therefore, while upholding the view taken by the learned
Single Judge in remitting the matter to the Tribunal, we make it
clear that the Tribunal shall not be swayed, influenced or
trammelled by any of the observations made by the learned
Single Judge while setting aside the award and directing the
Tribunal to take a fresh decision in the matter. The Tribunal will
be at liberty to take an independent decision untrammelled by
any of the observations made by the learned Single Judge.
The Writ Appeal is disposed of in the above terms.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb
WA No.2073 of 2009
-:3:-