IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 29670 of 2002(F)
1. S.VENUGOPALA PILLAI,
... Petitioner
2. G.RAJENDRAN, CHERAVALLIYIL,
3. DINESAN, BHARATHI MANDIRAM,
4. ASHOKAN, VYSAKH, KANNIMELCHERY,
5. B.RAMABHADRAN, KULATHOORPUTHEN VEEDU,
6. D.PRAKASH, PAZHAYATH VEEDU,
7. RENUKAN, ALLAYATHU VADAKKATHIL,
8. KERALA TODDY AND ABKARI WORKERS
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. EXCISE COMMISSIONER,
3. KERALA ABKARI WORKER'S WELFARE FUND,
4. THE CHIEF WELFARE FUND INSPECTOR,
For Petitioner :SRI.K.HARILAL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :03/10/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
O.P.No. 29670 OF 2002
-----------------------------
Dated this the 3rd day of October, 2006
JUDGMENT
Petitioners approached this court with certain grievances
regarding Ext.P10 list of rehabilitated arrack workers in Kollam
District. In case there is any mistake, it will be open to the
petitioners to point out the same before the 3rd respondent, in
which case the 3rd respondent will examine the same with notice
to the affected workers also and take appropriate action to
correct the mistake.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE
ps
O.P.No. :2:
KURIAN JOSEPH, J
O.P.No. 29670/2002
JUDGMENT
3rd October, 2006