Kerala High Court
M.M.John vs State Of Kerala on 7 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8824 of 2006(A)
1. M.M.JOHN, AGED 52 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT LABOUR OFFICER,
3. DEPUTY TAHSILDAR,
4. VILLAGE OFFICER,
5. K.MURALI, VADAYATTCHIRA,
For Petitioner :SRI.SURIN GEORGE IPE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :07/08/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------
W.P.(C) No.8824 of 2006
---------------------------------
Dated, this the 7th day of August, 2008
J U D G M E N T
Petitioner is challenging recovery proceedings for recovery of
back wages granted by the Labour Court in favour of 5th
respondent, who is petitioner’s employee. No challenge against
revenue recovery proceedings is maintainable unless the award is
challenged. Petitioner did not challenge the award passed by the
Labour Court. Therefore, recovery can be continued for recovery of
the amount awarded by the Labour Court in favour of 5th
respondent. The writ petition is, therefore, devoid of any merit and
is dismissed.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg