IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 168 of 2008(S)
1. M.V.RAJU, AGED 40, S/O.M.A.VARGHESE,
... Petitioner
Vs
1. RAJ BHAVAN, AGED ABOUT 48 YEARS,
... Respondent
For Petitioner :SRI.B.GOPAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/01/2008
O R D E R
S.SIRI JAGAN, J.
=======================
Con. Case (C) No. 168 of 2008
=======================
Dated this the 30th day of January, 2008
JUDGMENT
The petitioner seeks initiation of contempt proceedings for
non-compliance with the directions in my judgment in W.P.(C)
No.18026 of 2003. That was a writ petition filed by the
management in an ID against the award passed by the Industrial
Tribunal in that ID. By a judgment, I modified the award and
directed the society to reinstate the workman with 50%
backwages. I do not think that I should initiate proceedings for
contempt for non-compliance for the said directions in so far as
petitioner’s remedy lies in getting the award enforced through the
procedure prescribed under the Industrial Disputes Act.
Therefore, I am not inclined to entertain this contempt case.
Accordingly, the same is closed.
S.SIRI JAGAN,
JUDGE
jp