High Court Kerala High Court

General Secretary vs Kerala State Electricity Board on 22 October, 2008

Kerala High Court
General Secretary vs Kerala State Electricity Board on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 615 of 2008()


1. GENERAL SECRETARY
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

2. GENERAL SECRETARY, K.S.E.B

3. GENERAL SECRETARY, K.S.E.B

4. STATE OF KERALA

5. PRINCIPAL SECRETARY TO THE GOVERNMENT

6. INDUSTRIAL TRIBUNAL

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :SRI.N.N.SUGUNAPALAN (SR.)

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :22/10/2008

 O R D E R
                 H.L.DATTU, C.J. & A.K.BASHEER, J.
                        -------------------------------------------
                             W.A.No.615 of 2008
                        ------------------------------------------
                 Dated, this the 22nd      day of October, 2008

                                JUDGMENT

H.L.Dattu, C.J.

The Kerala State Electricity Board (‘the Board’ for short),

being aggrieved by the orders passed by the learned Single Judge in

W.P.(C) No.28836 of 2005 dated 16th November, 2007 has filed this writ

appeal.

(2) The Board had called in question the award passed by

the Industrial Tribunal, Palakkad in I.D.No.27 of 2002 dated 15th

December, 2004. By the impugned award, the Industrial Tribunal had

issued certain directions to the Board in regard to the regularization of the

petty contract workers and contract line workers.

(3) The learned Single Judge after carefully perusing the

award passed by the Industrial Tribunal has found that the workmen are

directly engaged by the Board and they are doing the works which are in

regular in nature and their services are required for the proper functioning

of the Board. The learned Judge has also found that the works normally

done by the Electricity workers are being done by the workmen concerned.

Keeping this aspect of the matter in view, the learned Single Judge while

confirming the award passed by the Industrial Tribunal, has rejected the

W.A.No.615 of 2008 2

writ petition filed by the Board.

(4) In the operative portion of the order, the learned Single

Judge has restricted the benefit of the award passed by the Industrial

Tribunal only to such of those workmen whose names are mentioned in

W23 and W24 series which are appended to the award itself.

(5) The Union being aggrieved by this portion of the order

passed by the learned Single Judge is before us in this writ appeal.

(6) When the Union had raised a dispute before the

Industrial Tribunal, Palakkad in I.D.No.27 of 2002, had furnished the list

of workmen who were working as petty contract workers and contract line

workers. The award passed by the Industrial Tribunal would only benefit

to those workmen whose names are mentioned in the list furnished by the

Union while filing the claim petition before the Industrial Tribunal. The

said benefit cannot be extended to such of those people whose names do

not find a place in the list when the Union went for the first time before the

Industrial Tribunal. Keeping this aspect of the matter in view, in our

opinion, the learned Single Judge is fully justified in restricting the benefit

of the award passed by the Industrial Tribunal only to such of those

workmen whose names find a place in W23 and W24 series appended to

the award and further that they should satisfy the other conditions

stipulated in the award itself.

W.A.No.615 of 2008 3

(7) In that view of the matter we do not see any infirmity in

the orders passed by the learned Single Judge which would call for our

interference in appeal. Therefore, the writ appeal requires to be rejected

and it is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns