IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5808 of 2010(A)
1. SEBASTIAN, S/O. VARGHESE C.D.,
... Petitioner
2. GEORGE K.J.,
3. JILESH C.A.,
4. K.PURUSHOTHAMAN,
5. RENJITH KUMAR K.P.,
6. ASHRAF PERAYIL,
7. MOHAMMED SHAJI,
Vs
1. THE ASST. LABOUR OFFICER,
... Respondent
2. DISTRICT LABOUR OFFICER,
3. THE CHAIRMAN,
4. T.P.SHIHABUDHEEN,
For Petitioner :SRI.P.MARTIN JOSE
For Respondent :SRI.KOSHY GEORGE, SC, KHLWWB
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :29/06/2010
O R D E R
K.SURENDRA MOHAN, J.
---------------------------------------------------
W.P.(C) Nos.5808 and 5809 of 2010
---------------------------------------------------
Dated this the 29th June, 2010
JUDGMENT
The petitioners in both these Writ Petitions are workers
who are attending to the loading and unloading work in
the establishments run by the 4th respondent in both the
cases. They applied for the grant of registration under
Rule 26A of the Kerala Headload Workers Rules, 1981.
However, their applications have been rejected on the
ground that the Kerala Headload Workers (Regulation of
Employment and Welfare) Scheme, 1983 had not been
extended to the Payam Grama Panchayat within the area
of which, the establishments are located. The petitioners
have challenged the rejection of their applications before
the second respondent by filing appeals against the same.
According to the petitioners, the appeals are still pending
consideration of the second respondent, without being
finally disposed of. The petitioners seek appropriate
directions for the disposal of their appeals on an early
date.
wpc Nos.5808 & 5809 of 2010 2
In the above circumstances, this Writ Petition is
disposed of directing the second respondent to consider
the appeals filed by the petitioners evidenced by Ext.P2
series in both these cases in accordance with law and to
pass appropriate orders thereon, as expeditiously as
possible and at any rate within a period of two months
from the date of receipt of a copy of this judgment, after
hearing the petitioners as well as other interested persons.
K.SURENDRA MOHAN,
JUDGE
css/