IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10549 of 2008(E)
1. K.S.SHANMUGHAN, KORATTIKATTIL HOUSE
... Petitioner
Vs
1. THE KERALA HEAD LOAD WORKERS WELFARE
... Respondent
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.KOSHY GEORGE,SC,KTWWFB,(TODDY WORKE
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/04/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No.10549 of 2008(E)
=======================
Dated this the 2nd day of April, 2008
JUDGMENT
The petitioner is a headload worker, registered under Rule
26A of Kerala Headload Workers working in STN Market, Thrissur.
The petitioner has submitted an application for registration under
paragraph 6 B of the Kerala Headload Workers (Regulation of
Employment and Welfare) Scheme. Petitioner’s contention is that
the same has not yet been considered and orders passed.
Although an application produced alongwith the writ petition as
Ext.P2 is not in the proper form, the petitioner has now
forwarded an application in the proper form to the 2nd
respondent which has been produced as Ext.P3.
2. I have heard the standing counsel for the respondents.
So far as the petitioner has filed an application, it is only proper
that the 2nd respondent considers and passes orders thereon
expeditiously. Accordingly, I dispose of this writ petition with a
direction to the 2nd respondent to consider and pass orders on
Ext.P3 within one month from the date of receipt of the same.
W.P.(C) No.10549/2008/C -2-
The petitioner shall produce a certified copy of this judgment
along with a copy of the writ petition before the 2nd respondent
for compliance.
S.SIRI JAGAN,
JUDGE
jp