IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 19133 of 1997(C)
1. T.D.KOCHUNARAYANAN
... Petitioner
Vs
1. K.VIJAYAN @ KRISHNANKUTTY
... Respondent
For Petitioner :SRI.MURALI PURUSHOTHAMAN
For Respondent :SRI.P.RAMAKRISHNAN
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
The Hon'ble MR. Justice C.S.RAJAN (RETD.JUDGE)
Dated :12/06/2007
O R D E R
JUSTICE
T.V.RAMAKRISHNAN
(RE
TD. JUDGE, HIGH COURT OF
KERALA ) &
JUSTICE C.S.RAJAN (RETD. JUDGE, HIGH COURT OF KERALA)
O.P. No. 19133 of 1997
—————————–
Dated this the 12th day of June, 2007
AWARD
The dispute in this case arises out of the Industrial Dispute numbered
as ID No.211 of 1990 before the Labour Court, Ernakulam. The petitioner in
the OP is the petitioner in the ID and first respondent herein is the respondent
therein. The first respondent is no more and his legal representatives have
been impleaded as additional respondents 3 to 6. The petitioner and
additional 6th respondent is present. Additional 6th respondent is authorised
by additional respondents 3 to 5 to settle the dispute and take further follow
actions on the basis of the settlement reached.
2. In the OP, the High Court has directed to the petitioner to
deposit Rs.10,000/- each on two occasions, first by on 31.10.97 and second
by on 5-2-99. Pursuant to the above orders, the petitioner has paid an
amount of Rs.10,000/- to the deceased-first respondent and deposited
another amount of Rs.10,000/- in the treasury in the name of District Labour
Officer, Thrissur as evidenced by Treasury Challan, a photo copy of the
same is produced by the petitioner before us. The parties have agreed to
settle the matter on the following terms:
i) The additional 6th respondent will be entitled to withdraw the amount
of Rs.10,000/- deposited in the name of the Labour Officer, Thrissur for and
on behalf of all the additional respondents.
OP NO.19133/1997/C 2
ii) The petitioner will pay a further amount of Rs.45,000/- on or before
15th August 2007 by way of draft payable at Kodakara in the name of
additional 6th respondent-Sri.Ramesan, Kunnampilli Veedu, Kavumthara,
Kodakara.P.O., Thrissur District.
iii) The additional 6th respondent will receive the draft on behalf of
himself and additional respondents 3 to 5. Additional 6th respondent is
authorised to take all necessary steps to withdraw the amount deposited in
the name of labour officer in the treasury. The petitioner will render all
necessary assistance to the 6th respondent to withdraw the amount if called
upon to do so.
iv) On payment of the amount of Rs.45,000/- and receipt of
Rs.10,000/- lying in deposit, the recovery proceedings initiated against the
petitioner will stand vacated in the light of the settlement.
Settlement is recorded as above and the O.P. is disposed of as settled.
JUSTICE T.V.RAMAKRISHNAN
(RETD. JUDGE, HIGH COURT OF KERALA)
` JUSTICE C.S.RAJAN
(RETD. JUDGE, HIGH COURT OF KERALA)
jp