High Court Kerala High Court

R/Prasannan vs The State Of Kerala Represented By … on 27 January, 2009

Kerala High Court
R/Prasannan vs The State Of Kerala Represented By … on 27 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 256 of 2009(E)


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

                        Vs



1. THE STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. DISTRICT LABOUR OFFICER, OFFICE OF THE

3. KERALA MINERALS AND METALS LTD, KOLLAM

4. M.SALIM, RETIRED JOINT LABOUR

                For Petitioner  :SRI.P.J.MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/01/2009

 O R D E R
                       ANTONY DOMINIC, J.
                        -----------------------------
                       W.P.(C) No. 256 of 2009
                   --------------------------------------
               Dated this the 27th day of January, 2009

                              JUDGMENT

The petitioner is the Secretary of the registered Trade Union.

According to the petitioner, their members are the workers of the

Contractors engaged by the 3rd respondent, a company, incorporated

under the Companies Act. Petitioner states that the 3rd respondent had

decided to enlist the contract workers and that 4th respondent was

appointed as a consultant for this purpose. It is stated that the norms

for such enlistment is being finalised and that at that stage, company is

going to make enlistment, without awaiting for the finalisation of the

norms.

Learned Standing Counsel appearing for the 3rd respondent

submits that though initially there was a proposal for enlistment of

contract workers, however complaints were received from various

quarters regarding irregularities committed by Union. It is stated that

coming to know of such irregularities, the Company decided to give

up the enlistment.

W.P.(C) No. 256/2009
2

In view of this submission as above, it can be seen that the

petitioners apprehension is misplaced. If there is no proposal for

enlistment, there is no question of directing the company to await for

finalisation of the norms for enlisting the contract workers.

Writ petition is therefore, closed.

ANTONY DOMINIC, JUDGE

scm