High Court Kerala High Court

K.Balakrishnan vs Fertilisers & Chemicals … on 4 September, 2008

Kerala High Court
K.Balakrishnan vs Fertilisers & Chemicals … on 4 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26810 of 2008(N)


1. K.BALAKRISHNAN, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. FERTILISERS & CHEMICALS TRAVANCORE LTD.,
                       ...       Respondent

2. CHAIRMAN AND MANAGING DIRECTOR,

3. GENERAL MANAGER (PERSONNEL),

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/09/2008

 O R D E R
                         S.SIRI JAGAN, J
                 ==================
                   W.P(C)No.26810 of 2008
                 ==================
        Dated this the 4th day of September, 2008.

                        J U D G M E N T

The petitioner is an employee of the 1st respondent

company. The petitioner seeks a direction to the respondent to

pay to the petitioner amounts by way of encashment of earned

leave and medical leave.

I am of opinion that the eligibility for this relief and

quantum thereof can be decided only by taking evidence which

the petitioner can more appropriately do in a claim petition

filed under Section 33C(2) of the Industrial Disputes Act before

the Labour Court. Therefore without prejudice to such right

this writ petition is dismissed.

S.SIRI JAGAN, JUDGE

rhs