High Court Kerala High Court

Jyothishkumar Malayalappuzha vs State Of Kerala on 9 November, 2009

Kerala High Court
Jyothishkumar Malayalappuzha vs State Of Kerala on 9 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31887 of 2009(E)


1. JYOTHISHKUMAR MALAYALAPPUZHA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY,
                       ...       Respondent

2. THE DISTRICT LABOUR OFFICER,

3. THE FOREST RANGE OFFICER,

4. SRI.ABDUL KHADER,

5. SRI.C.K.THOMAS,

6. SRI.R.SUKUMARAN NAIR,

                For Petitioner  :SRI.SEBASTIAN PHILIP

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/11/2009

 O R D E R
                                S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W. P (C) No. 31887 of 2009
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 9th November, 2009.

                               J U D G M E N T

The petitioner is the General Secretary of a Trade Union. He is

aggrieved by the inclusion of another union represented by the 6th

respondent in conciliation proceedings initiated by the 2nd

respondent. According to the petitioner, in respect of the subject

matter involved in the conciliation proceedings , there is already Ext.

P1 settlement in which the union represented by the 6th respondent is

not a party. Therefore, according to the petitioner, in the proceedings

initiated by Ext. P3, the 6th respondent cannot be included. The

petitioner therefore seeks the following relief:

“Issue a writ of mandamus or any other appropriate writ, order or
direction to respondents 2 and 3 to abstain from inducting
signatories other than those in terms of Ext. P1 and the like
settlement prevailing in forest area, in the conciliation meeting and
memorandum of settlement entered thereto.”

2. I am of opinion that if the petitioner has got a case that Ext.

P1 settlement is violated, the remedy of the petitioner is to raise an

industrial dispute in respect of the same. In any event, the petitioner

cannot in any way be prejudiced if in the conciliation proceedings

another union is also included. The petitioner’s right, if any, would

rise only in respect of a decision taken in the conciliation proceedings

in favour of the union represented by the 6th respondent, if any. .

Then also, the petitioner’s remedy lies in challenging the decision in

the conciliation proceedings appropriately. Therefore, I do not think

that the petitioner can validly challenge the participation of the union

represented by the 6th respondent in the conciliation proceedings

initiated by Ext. P3.

W.P.C. No. 31887/1009 -: 2 :-

Therefore, I do not find any merit in the writ petition and

accordingly, the same is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.