IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 458 of 2007(D)
1. FOAM MATTINGS (INDIA) LIMITED,
... Petitioner
Vs
1. GANGADHARAN ACHARI,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.M.PATHROSE MATTHAI (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/11/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
R.P.No.458 of 2007 in W.P.(C) No.21664/03
----------------------------------------------
Dated 6th November, 2007.
O R D E R
All that the review petitioner seeks is a
clarification to the effect that this court has not pronounced
anything on the merits of the case regarding the dispute whether
the writ petitioner is a workman or not. In view of the factual
dispute in that regard, this court has only relegated the writ
petitioner to pursue his grievance under the provisions of the
Industrial Disputes Act, 1947. Needless to say, it will be open to
the review petitioner/1st respondent to take all available
contentions regarding the factual dispute as to whether the writ
petitioner is a workman or not.
The Review Petition is disposed of with the above
clarification.
KURIAN JOSEPH, JUDGE.
tgs