High Court Kerala High Court

Kerala State Cashew Workers’ Apex vs Chinnamma on 25 March, 2010

Kerala High Court
Kerala State Cashew Workers’ Apex vs Chinnamma on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 298 of 2010(J)


1. KERALA STATE CASHEW WORKERS' APEX
                      ...  Petitioner

                        Vs



1. CHINNAMMA, VADASSERIPARAMBIL,
                       ...       Respondent

2. LOK AYUKTA, REPRESENTED BY

                For Petitioner  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

                For Respondent  :SRI.K.S.MADHUSOODANAN

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/03/2010

 O R D E R
                     T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 298 of 2010-W
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 25th day of March, 2010.

                                JUDGMENT

The petitioner is aggrieved by Exts.P4 and P5 notices issued by the

Lok Ayuktha directing the Managing Director of the petitioner to appear

before the Lok Ayuktha and report compliance of Ext.P3 order. It is the

case of the petitioner that the matter is governed by Ext.P1 order of this

court in R.P.No.1166/2008 pursuant to which the District Labour Officer

and Controlling Authority under the Act, has passed Ext.P2 order and going

by the same, the first respondent is not eligible to get any benefit. It is

submitted by the learned counsel for the first respondent that the first

respondent has already filed an appeal against Ext.P2 order.

The Lok Ayuktha’s orders are passed on the basis of the order dated

27.10.2004 of the Labour Officer, which stands set aside by Ext.P1 order.

Therefore, the writ petition is allowed. Exts.P3 to P5 are quashed. No

costs.





                                       (T.R. Ramachandran Nair, Judge.)

wpc /2010    2

kav/