High Court Kerala High Court

Kavitha K.P. vs The State Of Kerala Represented By on 28 October, 2010

Kerala High Court
Kavitha K.P. vs The State Of Kerala Represented By on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22812 of 2010(B)


1. KAVITHA K.P., AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT LABOUR OFFICER, ERNAKULAM,

3. THE ASSISTANT LABOUR OFFICER GR-1.

4. COCHIN INTERNATIONAL AIRPORT LTD.,

                For Petitioner  :SRI.T.K.AJITH KUMAR

                For Respondent  :SRI.B.S.KRISHNAN (SR.)

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

 Dated :28/10/2010

 O R D E R
                         C.T. RAVIKUMAR, J
           - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                   W.P.(C)No. 22812 OF 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -

          Dated this the 28th day of October, 2010


                           J U D G M E N T

This writ petition has been filed mainly seeking a

prayer for issuance of a writ of mandamus commanding the

first respondent to refer the Industrial Dispute between the

petitioner and the 4th respondent to the Labour Court for

adjudication forthwith. The contention of the petitioner is that

she was appointed as a sweeper as per Ext.P1 under the 4th

respondent. While so, on 2.3.2005 Ext.P3 charge sheet was

served on her. Pursuant to the same she had submitted Ext.P4

written statement refuting the charges levelled against her.

Dissatisfied with the reply submitted by the petitioner, a

domestic enquiry was conducted. On culmination of the

domestic enquiry the petitioner was dismissed from service as

per Ext.P7. After the dismissal the petitioner has submitted

Ext.P8 representation before the second respondent

requesting him to conciliate on the matter and in case of its

failure, to submit failure report to enable the first respondent

to refer the matter in accordance with the provisions of the

WPC.No.22812/2010
: 2 :

Industrial Disputes Act for adjudication. Pursuant to Ext.P8

the 3rd respondent afforded her an opportunity of being heard

on 26.6.2010. Subsequently, Ext.P10 notice was issued by the

second respondent. The grievance of the petitioner is that so

far the second respondent had not taken any step to finalise

the proceedings based on Ext.P8 representation and in case of

failure to bring about a settlement to file a failure report in

terms of section 10(C) of the Industrial Dispute Act 1947 to

enable the first respondent to consider the issue whether the

matter should be referred for adjudication.

2. I have heard the learned counsel for the petitioner

and also the learned Government Pleader. The learned

Government Pleader submitted that all concerned parties

were called for a conciliation conference in the year 2006

pursuant to Ext.P10. Thereupon, they had submitted that they

would settle the matter by negotiating in between them.

Thereafter, none approached the second respondent to make

further conciliation in the matter. It was in the absence of any

such further information that the matter got delayed. The

learned counsel for the petitioner submitted that after the

WPC.No.22812/2010
: 3 :

institution of this writ petition, the second respondent has

issued a notice calling the petitioner to attend a conciliation

conference. Taking into account the said subsequent

developments this writ petition is disposed of as hereunder:

The second respondent shall convene conciliation

conference/conferences after issuing notice for that behalf to

all parties concerned. In case of failure to bring about

settlement in the conciliation conference, the second

respondent shall submit a failure report in terms of section 10

(C)of the ID Act to enable the first respondent to consider the

question whether it should be referred to the Labour Court for

adjudication, expeditiously, at any rate, within a period of six

weeks from the date of receipt of a copy of this judgment.

Sd/-

(C.T. RAVIKUMAR, JUDGE)

jma

//true copy//

P.A to Judge