High Court Kerala High Court

Palakkad Jilla Chumattu Mazdoor vs Appellate Authority Under The … on 8 December, 2006

Kerala High Court
Palakkad Jilla Chumattu Mazdoor vs Appellate Authority Under The … on 8 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 12365 of 2002(V)


1. PALAKKAD JILLA CHUMATTU MAZDOOR
                      ...  Petitioner

                        Vs



1. APPELLATE AUTHORITY UNDER THE KERALA
                       ...       Respondent

2. A.SHAREEF, CHANDRA NAGAR.P.O.,

3. P.L.VARGHESE, CONTINENTAL AGENCIES,

4. K.F.JOSE, KAVALAKKATT AGENCY,

5. P.V.ANSWAR, POPULAR TRADERS,

6. P.K.JALEEL, BEST TRADING COMPANY,

7. DISTRICT LABOUR OFFICER, PALAKKAD

8. KERALA RAILWAYA GOODS SHED TRANSPORT

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  :SRI.V.CHITAMBARESH

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/12/2006

 O R D E R
                               S. SIRI JAGAN, J.


                   ````````````````````````````````````````````````````

                 O.P. Nos. 12365 V and 20497 M OF 2002

                   ````````````````````````````````````````````````````

                 Dated this the 8th day of December, 2006




                                 J U D G M E N T

Counsel for the petitioners in these two original petitions submits

that since the period of wage increase, which is the subject matter of the

dispute before the authorities under the Head Load Workers Act, has

already run out, these original petitions have become infructuous.

Accordingly, the same is dismissed as infructuous.

(S. SIRI JAGAN, JUDGE)

aks

S. SIRI JAGAN , J.

OP No.12365 & 20497/02

J U D G M E N T

8th December, 2006