IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3115 of 2008(U)
1. M.ASOKAN, S/O.MADHAVAN, AGED 34,
... Petitioner
2. RAJAN, S/O.PALAYYAN, (REGISTER NO.
3. DIVAKARAN, S/O.KRISHNAN NADAR,
4. SOMAN, S/O.GOVINDAN,
5. ASOKAN, S/O.THANKAYYAN,
6. SURESH, S/O.MADHAVAN, (REG.NO.633/06),
7. SHAJI, S/O.DEVARAJ (REG. NO. 622/06),
8. RETNAKARAN, S/O.JOSHOW (REG.NO.
9. DASAYYAN, S/O.NARAYANAN
10. THANKARAJAN, S/O.KRISHNAN,
11. STANLY, S/O.GEORGE, (REG.NO.616/06),
12. SAJI, S/O.SOMAN, (REG.NO.629/06),
13. MOHANAN, S/O.YOHANNAN, (REG.NO. 626/06)
Vs
1. ASSISTANT LABOUR OFFICER,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. N.XAVIER, S/O.NALLATHAMPI,
4. K.PURUSHOTHAMAN, S/O.KUMARA PILLAI,
5. J.JOSEPH, S/O.JOHN,
For Petitioner :SRI.AJITH KRISHNAN
For Respondent :SRI.G.SUDHEER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/04/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 3115 of 2008(U)
=======================
Dated this the 3rd day of April, 2008
JUDGMENT
The petitioners claim to be head load workers of
Pazhinjikuzhi area in Perinkadavila Village. They submit that
they have submitted applications for registration under Rule 26 A
of Kerala Headload Workers Act and those applications have been
registered by the 2nd respondent, as evidenced from Ext.P1.
Petitioners’ contention is that their applications have not been
considered and orders passed yet. The respondents 3 to 5
submit that the petitioners are not employed as headload
workers of the area and they are not eligible for registration.
That is a matter which the 1st respondent has to consider while
passing orders on applications submitted by the petitioners for
registration. In the above circumstances, the writ petition is
disposed of with the following directions:
The 1st respondent shall consider and pass orders on the
applications submitted by the petitioners registered as per
W.P.(C) No. 3115/2008/U -2-
Ext.P1 and pass orders thereon as expeditiously as possible, at
any rate, within one month from the date of receipt of a copy of
this judgment. The respondents 3 to 5 shall also be heard in the
matter before passing orders.
S.SIRI JAGAN,
JUDGE
jp