High Court Kerala High Court

K.Raghavan vs District Labour Officer on 22 December, 2010

Kerala High Court
K.Raghavan vs District Labour Officer on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37146 of 2010(P)


1. K.RAGHAVAN, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. DISTRICT LABOUR OFFICER,
                       ...       Respondent

2. THE MANAGING DIRECTOR, STANDARD TILE

                For Petitioner  :SRI.A.RANJITH NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :22/12/2010

 O R D E R
                                 C.T.RAVIKUMAR, J.
                              ----------------------------
                              W.P.(C)No.37146 of 2010
                              ----------------------------
                            Dated 22nd December, 2010

                                      JUDGMENT

The grievance of the petitioner is with respect to the inaction

on the part of the first respondent to conciliate on the dispute regarding the

alleged illegal termination of his service despite the receipt of Ext.P1. According

to the petitioner, he was an employee under the second respondent and his

services were terminated in an arbitrary manner without following the

procedures prescribed under law. It is in the said context that he has

approached the first respondent through Ext.P1 requesting to conciliate on the

said issue. Since Ext.P1 carrying such a request is made to the first

respondent, the first respondent is bound to consider the same and conciliate

on the said issue with a view to bring about a settlement. Therefore, without

making any observation as to the merits of the contentions raised in this writ

petition, it is disposed of with a direction to the first respondent to consider the

question whether there exists a dispute for conciliation and thereupon to

convene a conciliation conference subject to the said decision. In case of failure

to bring about a settlement the first respondent has to submit a failure report in

terms of the provisions under the Industrial Disputes Act.

The writ petition is disposed of accordingly.

Sd/-

C.T.RAVIKUMAR
Judge

TKS
// True copy //
P.S. to Judge