IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18790 of 2006(J)
1. JAFFER K., S/O. MAMMU,
... Petitioner
Vs
1. THE DISTRICT LABOUR OFFICER, KANNUR.
... Respondent
2. THE CHAIRMAN,
3. C. ABDUL RAZAK, S/O. MAMMU,
4. PARAPURATH ISMAYIL, S/O. MOIDEEN,
5. CHERUKUNNONTAKATH ASHRAF, S/O.MAMMU,
6. PARAPURATH ASHRAF, S/O. MOIDEEN,
7. K.P. ASEEN, S/O. HAMSA,
8. K. ISMAYIL, S/O. MUHAMMED,
For Petitioner :SRI.P.NARAYANAN
For Respondent :SRI.BABU KARUKAPPADATH, SC,KHLWWB
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :14/08/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.18790 OF 2006
-------------------------------------------
Dated this the 14th day of August, 2007
JUDGMENT
Having heard learned counsel for the petitioner and the
counsel for the contesting respondents, as also the standing
counsel for the second respondent, this writ petition is allowed
partly, quashing Ext.P9, which has been issued without
adequate opportunity of being heard. Following this, the first
respondent, District Labour Officer, will provide the petitioner
an opportunity to cross examine the witnesses and place such
further materials as he may deem fit. Such opportunity shall not
extend to indefinitely drag on the proceedings since such
proceedings under the statute are required to be finalised
without delay. The District Labour Officer shall finally dispose of
the mater as expeditiously as possible, at any rate, within an
outer limit of three months from the date of receipt of a copy of
this judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.