IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23949 of 2008(A)
1. SATHEESAN T.C., THALAPPILLY HOUSE,
... Petitioner
2. RENJITH P.E., PEZHATHINKAL HOUSE,
3. JIBI T.B., THANDASSERIL HOUSE,
4. MANIKUTTAN V.L., VELIYATHUPARAMBIL,
5. KRIJITH P.K., PERUMUTTATH HOUSE,
6. SIJU V.G., VALIYAPARAMBIL, KALOOR,
7. SONY K.P., KALATHIL HOUSE, KUTTUKAD,
8. SIBEESH P.V.
9. P.A.SHOWKATHALI, PAZHAYIDATH,
10. JYOTHISH KUMAR C.S., S/O.SHANMUGHAN,
11. UNNIKRISHNAN P.N., S/O.NATARAJAN P.K.,
12. POULY, S/O.ANTONY, MADAVANA,
13. SHIBIN K.J., S/O.JOSHI, KOLARIKAL
14. ANEESH T.A., S/O.ASOKAN, TACHERIL
15. AJEESH V.B., S/O.BHARATHAN V.S.,
Vs
1. THE ASSISTANT LABOUR OFFICER, 2ND CIRCLE
... Respondent
For Petitioner :SRI.K.JANARDHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/08/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.23949 OF 2008
----------------------------------------
Dated this the 19th day of August, 2008
JUDGMENT
The petitioners claim to be headload workers aspiring for
registration under Rule 26A of the Kerala Headload Workers
Rules. They have filed Exts.P1 to P15 applications before the
respondent for registration under that Rule. The petitioners
would submit that the respondent is not considering the
applications insisting that only if the petitioners join the Scheme
they would be given such registration, which according to the
petitioners is against the Headload Workers Act, Rules and
Scheme. The petitioners seek a direction to the respondent to
consider and pass orders on Exts.P1 to P15 expeditiously.
2. I have heard the learned Government Pleader also.
The learned Government Pleader would submit that in the area in
question, there is no sufficient head load work available for
registering additional headload workers.
After hearing both sides, I am of opinion that I am not
called upon to decide these questions at this point of time. It is
W.P.(c)No.23949/08 2
for the respondent to consider the applications in the first
instance, following the procedure prescribed in Rule 26A of the
Kerala Headload Workers Rules. When applications are
submitted under that Rule, the respondent has a duty to
dispose of the same expeditiously.
Accordingly, I dispose of this writ petition with a direction
to the respondent to consider and pass appropriate orders on
Exts.P1 to P15 applications as expeditiously as possible, at any
rate, within a period of one month from the date of receipt of a
copy of this judgment, after complying with the procedure
prescribed in Rule 26A. The petitioners shall forward a
certified copy of this judgment along with a copy of the writ
petition to the respondent for compliance.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.23949/08 3