High Court Kerala High Court

State Of Kerala vs R.Prasannan on 27 July, 2010

Kerala High Court
State Of Kerala vs R.Prasannan on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 672 of 2010(H)


1. STATE OF KERALA, REP.BY ITS SECRETARY,
                      ...  Petitioner
2. DISTRICT LABOUR OFFICER(ENFORCEMENT)
3. AGRICULTURAL DIRECTOR,

                        Vs



1. R.PRASANNAN, SECRETARY VANIJYA
                       ...       Respondent

2. KERALA KERAKARSHAKA SHAKARANA

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance


 Dated :27/07/2010

 O R D E R
                   ANTONY DOMINIC, J.
                   ~~~~~~~~~~~~~~~
                     R.P. No.672 of 2010
                    ~~~~~~~~~~~~~~
            Dated this the 27th day of July 2010


                          O R D E R

Writ Petition was disposed of by judgment dated

23.7.2009 directing the 3rd petitioner herein to pass orders on

Ext.P6 representation. In this review petition, it is contended

that neither the 3rd petitioner nor petitioners 1 and 2 are

having any administrative control over the affairs of the 2nd

respondent. On this basis, it is contended that they will not in

a position to deal with the representation as directed in the

judgment.

2. If as stated by the review petitioners, as they have

no administrative control over the affairs of the Federation,

they cannot be expected to deal with the representation made

by the writ petitioner. Therefore, direction requiring the 3rd

review petitioner to dispose of the representation is erroneous

and for that reason, judgment will stand recalled.

Review Petition is allowed as above.

ANTONY DOMINIC, JUDGE.

Jvt