High Court Kerala High Court

Palghat Sarvodaya Sangh vs V. Kumaran on 25 February, 2009

Kerala High Court
Palghat Sarvodaya Sangh vs V. Kumaran on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5088 of 2009(E)


1. PALGHAT SARVODAYA SANGH,
                      ...  Petitioner

                        Vs



1. V. KUMARAN,
                       ...       Respondent

2. DEPUTY LABOUR COMMISSIONER,

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/02/2009

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                W.P.(C.) Nos.5088 & 5089 of 2009
             ---------------------------------
           Dated, this the 25th day of February, 2009

                          J U D G M E N T

Challenge in these writ petitions is against Ext.P7, an order

passed by the 2nd respondent in an application made by the 1st

respondent in these writ petitions, condoning the delay in making

the application under Section 4 of the Kerala Payment of Subsistence

Allowances Act, 1972.

2. The petitioner states that the 1st respondent in these writ

petitions were placed under suspension by Ext.P1 orders dated

28/12/2002. It is stated that the applications for subsistence

allowances produced as Ext.P4 were made by the 1st respondents

only on 02/01/2006. The delay involved was sought to be condoned

by filing separate applications, which were contested by the

petitioner. Ultimately by Ext.P7 orders, the delay was condoned.

The main objection raised by the learned counsel for the petitioner is

that there has not been any consideration of the objections raised by

him in Ext.P6 counter statement filed to Ext.P4 applications for

condonation of delay.

WP(C) Nos.5088 & 5089/2009
-2-

3. However, on a reading of Ext.P7, I am not in a position to

agree with the learned counsel for the petitioner. First of all, the

payment of subsistence allowance is a matter of statutory obligation

of the employer in terms of the provisions contained under the

Kerala Payment of Subsistence Allowance Act, 1972. If there has

been any delay on the part of a workman in making an application

for getting the amount recovered, such delay should be liberally

condoned. This view has been taken by this Court in Neelakandan

Namboothiri v. State of Kerala (2001(1) KLT 896). This reference is

also made in Ext.P7 orders.

4. Therefore, I am not satisfied that Ext.P7 orders deserve

to be interfered by this Court in these proceedings. Needless to say

that I have not considered the merits of the claim made by the

respondent workmen, and it is for the 2nd respondent to deal with

such matters.

These writ petitions are disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg