IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15893 of 2009(F)
1. S.SOMASEKHARAN NAIR, S/O.SIVASANKARAN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PRINTING,
3. THE DEPUTY SUPERINTENDENT (GENERAL)
4. THE DISTRICT LABOUR OFFICER,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :12/06/2009
O R D E R
P.N.RAVINDRAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.P.(C) No. 15893 of 2009-F
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 12th day of June, 2009
JUDGMENT
The learned counsel appearing for the petitioner submits that
the petitioner is not desirous of prosecuting this writ petition any further and
that it may be dismissed as withdrawn. In the light of the said submission,
this writ petition is dismissed as withdrawn. The learned counsel submits
that challenging Ext.P2 order dated 7-3-2009 issued by the Deputy
Superintendent (General), Government Central Press, the petitioner has
moved the District Labour Officer, Thiruvananthapuram and that the
dismissal of this writ petition may not stand in the way of the District
Labour Officer from proceeding with the said complaint. In my opinion, as
Government employees are not governed by the Industrial Disputes Act,
1947, the District Labour Officer has no jurisdiction to entertain any
challenge to Ext.P2.
I accordingly direct that the District Labour Officer,
Thiruvananthapuram shall not proceeded with the complaint filed by the
petitioner challenging the validity of Ext.P2.
P.N.RAVINDRAN,
JUDGE.
mn.