IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 320 of 2008(A)
1. THANKAPPAN
... Petitioner
Vs
1. P.G.DHANANJAYAN
... Respondent
For Petitioner :SRI.J.OM PRAKASH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/05/2008
O R D E R
ANTONY DOMINIC, J.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
R.P.No.320/2008 in W.P.(C)No. 25837/2007-A
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated this the 28th day of May, 2008
O R D E R
This review petition is filed by a third party after obtaining leave
from this Court. The ground urged is that Ext.P1 order in the writ
petition is vitiated for fraud and for want of jurisdiction.
2. The writ petition was filed by the first respondent herein
complaining that the authorities were not taking effective steps for the
recovery of the amount due in terms of Ext.P1, an order passed by the
Labour Court exercising its powers under Section 33(c)(2) of the
Industrial Disputes Act. It is dealing with such contention that the writ
petition was disposed of directing that recovery proceedings shall be
pursued for realisation of the amount due under Ext.P1.
3. While passing this judgment, this Court had no occasion to
adjudicate the validity or correctness of Ext.P1 order or, if at all the
review petitioner is aggrieved, he has to pursue the same independently.
In view of the above, review petition is misconceived and
dismissed however without prejudice to the right of the petitioner to
pursue the matter independently.
ANTONY DOMINIC
JUDGE
ms