High Court Kerala High Court

K.P.Prabhakaran Nair vs Labour Court on 30 March, 2007

Kerala High Court
K.P.Prabhakaran Nair vs Labour Court on 30 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 4423 of 2001(B)



1. K.P.PRABHAKARAN NAIR
                      ...  Petitioner

                        Vs

1. LABOUR COURT
                       ...       Respondent

                For Petitioner  :SRI.N.GOVINDAN NAIR

                For Respondent  :SRI.A.JAYASANKAR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :30/03/2007

 O R D E R
                              KURIAN JOSEPH, J.

               - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                            O.P.NO.4423 OF 2001

               - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                 Dated this the 30th day of March 2007




                                    JUDGMENT

The challenge is on Ext.P2 order passed by the Labour

Court, Ernakulam in I.D.134/1996. The Labour court held

that the petitioner being the Secretary of the second

respondent/Society cannot be treated as a workmen. In

Ulahannan v. Labour Court [1996 (3) ILR Kerala 766],

division bench of this court has considered a similar issue and

has held that a person holding a managerial post and having

control over the entire administration of the society cannot be

treated as ‘workman’. In the counter affidavit filed on behalf

of the second respondent/Society, it is stated that the

petitioner was the Secretary and Chief Executive Officer of

the society and was the custodian of cash, records and stock

of the society. It is also stated that the duties of the petitioner

had been mainly managerial and administrative in character.

In view of the above factual and legal position, there is no

O.P.NO.4423 OF 2001

2

merit in this writ petition. Accordingly, this writ petition is

dismissed.

KURIAN JOSEPH, JUDGE

jes