IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15589 of 2008(E)
1. M/S. SUREKSHA KURIES AND LOANS (P) LTD.,
... Petitioner
Vs
1. THE HON'BLE LABOUR COURT, ERNAKULAM.
... Respondent
2. THE DISTRICT LABOUR OFFICER, THRISSUR.
3. THE TAHSILDAR,
4. THE VILLAGE OFFICER,
5. N. BINDU,
6. K.C. RADIKA,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :27/05/2008
O R D E R
S.SIRI JAGAN, J
= = = = = = = = = = = = = = = =
W.P.(C).No. 15589 OF 2008
= = = = = = = = = = = = =
Dated this the 27th day of May, 2008.
J U D G M E N T
The petitioner is challenging Exts.P5,P8 and P10. Exts.P5
and P10 are notices for recovery of amounts covered by order in
C.P.No.63/2001 of the Labour Court, Ernakulam. The petitioner
is not challenging that order in this writ petition. Without
challenging that order, the petitioner cannot challenge the
recovery proceedings for recovery of the amounts covered by
that order. Therefore the challenge against Exts.P5 and P10 are
unsustainable. Ext.P8 is only a notice issued by the Industrial
Tribunal, Palakkad directing the petitioner to appear in a petition
under Section 33(2)(b) of the Industrial Disputes Act. The same
cannot be validly challenged by the petitioner because the
petitioner has to appear before the Tribunal and make his
contentions before the Tribunal.
W.P.(C).No. 15589 OF 2008 2
Therefore I do not find any merit in the writ petition and
the same is accordingly dismissed. This is without prejudice to
the right of the petitioner to challenge the order in
C.P.No.63/2001, if he can legally do the same at this point of
time.
S.SIRI JAGAN, JUDGE
bkn/-