IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20233 of 2010(D)
1. M.A.SAYEDKUTTY, S/O.ABDUL RAHIMAN,
... Petitioner
Vs
1. K.A.SAYED MUHAMMED,
... Respondent
2. THE CORPORATION ENGINEER,
3. COCHIN CORPORATION,
4. COCHIN CORPORATION COUNCIL,
5. STATE OF KERALA, REP.BY IT'S SECRETARY
For Petitioner :SRI.JOHNSON MANAYANI
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :29/06/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.20233/2010-D
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 29th day of June, 2010
J U D G M E N T
The petitioner was working as a Pump Operator,
operating the ‘petty and para’, under the first respondent,
located nearby the K.S.R.T.C bus stand. The same was taken
possession of by the second respondent on 18/12/2009. The
first respondent is a Contractor engaged by the Corporation
for operating the petty and para system. The petitioner
claims arrears of wages for the period he worked. Even
though he had been filing representations, nothing
materialised. The petitioner now understands that the
petty and para system is being revived by the Corporation.
The petitioner also learns that the arrears in respect of
the contract amount, towards the first respondent, is being
disbursed by the Corporation. It is in these
circumstances, the petitioner has filed Ext.P5
representation seeking for appropriate orders to disburse
the salary of the petitioner also. There will be a
direction to the third and fourth respondents to consider
Ext.P5 with notice to the petitioner and the first
respondent and communicate the decision to the petitioner
within two months.
The writ petition is disposed of as above. No costs.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms \\TRUE COPY//
P.A TO JUDGE