IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 32501 of 2002(T)
1. THE GENERAL SECRETARY,
... Petitioner
Vs
1. THE MANAGER,
... Respondent
2. THE INDUSTRIAL TRIBUNAL,IDUKKI,
For Petitioner :SRI.K.BALACHANDRAN (MANGALATH)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/02/2007
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
O.P.No.32501 of 2002
-----------------------------------------
Dated this the 14th day of February, 2007
JUDGMENT
The challenge is on Ext.P4 award passed by the Industrial
Tribunal, Idukki at the instance of the workman. He is aggrieved since
there is denial of backwages. It is seen that the award was under
challenge at the instance of the management in O.P.No.18418/2002.
The said writ petition was dismissed by judgment dated 22-5-2006
holding that exercise of jurisdiction vested on the Tribunal under
Section 11-A in the circumstances was only proper and that the award
on merits was otherwise just and reasonable. In that view of the matter
and also taking note of the present plight of the estates I do not think
that the claim for backwages by the workman should be directed to be
reconsidered. The writ petition is hence dismissed.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
O.P.NO.32501/2002
JUDGMENT
14th February, 2007