High Court Kerala High Court

R.Prasannan vs Kerala Kerakarshaka Sahakarana on 23 July, 2009

Kerala High Court
R.Prasannan vs Kerala Kerakarshaka Sahakarana on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17114 of 2009(H)


1. R.PRASANNAN, SECRETARY,
                      ...  Petitioner

                        Vs



1. KERALA KERAKARSHAKA SAHAKARANA
                       ...       Respondent

2. STATE OF KERALA,

3. DISTRICT LABOUR OFFICER

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  :SRI.V.KRISHNA MENON

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/07/2009

 O R D E R
                       ANTONY DOMINIC, J.
                      ================
                  W.P.(C) NO. 17114 OF 2009 (H)
                 =====================

             Dated this the 23rd day of July, 2009

                          J U D G M E N T

Petitioner claims that he is the Secretary of Vanijya

Vyavasaya Masdoor Sangh, a Trade Union registered under the

provisions of the Trade Unions Act. It is stated that in this writ

petition, petitioner is championing the cause of the casual

employees in the 1st respondent’s establishment who were made

permanent.

2. It is stated that despite the permanency conferred on

them, they are being paid at the pre revised scale of pay and that

they alone are given variable dearness allowance. It is stated

that seeking to get the aforesaid alleged anomaly rectified, the

petitioner has filed Ext.P6 before the additional 4th respondent

and in this writ petition what is sought for is a direction to the

additional 4th respondent to consider Ext.P6.

Having regard to the nature of the averments in this writ

petition, without expressing anything on the merits of the claim

urged, I dispose of this writ petition directing the additional 4th

respondent to consider Ext.P6, if the said representation has been

WPC 17114/09
:2 :

received and is pending. Orders shall be passed with notice to

the petitioner and also the 1st respondent, as expeditiously as

possible, at any rate within 8 weeks of production of a copy of this

judgment along with a copy of this writ petition.

ANTONY DOMINIC, JUDGE
Rp