High Court Kerala High Court

Kerala Small Industries … vs N.M.Thampi on 22 December, 2009

Kerala High Court
Kerala Small Industries … vs N.M.Thampi on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2905 of 2009()



1. KERALA SMALL INDUSTRIES DEVELOOPMENT
                      ...  Petitioner

                        Vs

1. N.M.THAMPI
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :22/12/2009

 O R D E R
               S.R.BANNURMATH, C.J. & A.K.BASHEER, J.
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                   W.A.2905 OF 2009
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 22nd day of December 2009

                                        JUDGMENT

A.K.BASHEER, J.

Appellant impugns two interim orders dated 1st and 18th December,

2009 passed by the learned Single Judge in Writ Petition No.33549/09. By

the two orders, learned Single Judge has directed that the amount covered

under Ext.P1 order be recovered by the District Labour Officer forthwith.

2. Ext.P1 order was passed by the Labour Court under Section

33C(2) of the Industrial Disputes Act directing the appellant to pay a total

sum of Rs.2,75,000/- to respondent No.1 with future interest thereon at

the rate of 9% per annum from the date of order till the date of realisation.

3. We do not propose to refer to the history of this long pending

litigation between the appellant and respondent No.1 who was admittedly

a workman under the former. Suffice it to say that respondent No.1

obtained Ext.P1 order from the Labour Court contending that the award

passed by the Labour Court in his favour in I.D.No.80/1985 dated,

February 24, 1987 had not been implemented and that the dues payable

thereunder had not been so far disbursed to him.

4. The learned Single Judge passed the impugned orders even

before the appellant filed its counter affidavit and thereby partially

allowed the writ petition in which the only prayer is to issue a writ of

mandamus or such other appropriate writ or direction to the appellant and

the revenue officials to recover the entire amounts due under Ext.P1.

W.A.2905 OF 2009
:: 2 ::

5. It is brought to our notice that the writ petition was filed on

November 20, 2009. The first impugned order was passed on December

1, 2009 directing the Labour Officer to initiate proceedings to recover the

amount covered under Ext.P1. Later the second order was passed

directing the Government Pleader to file compliance report. It is the

admitted position that the appellant has subsequently filed writ petition

36731/09 impugning Ext.P1 order.

6. Having heard learned counsel for the appellant and

Sri.B.Gopakumar, learned counsel for the respondent, we are of the view

that the impugned orders cannot be sustained in the peculiar facts and

circumstances of the case. Therefore the impugned orders are set aside.

7. Writ appeal is allowed. The learned Single Judge may pass

appropriate orders after hearing the parties in the two writ petitions

referred to above.

Writ appeal is disposed of in the above terms.

(S.R.BANNURMATH)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
jes