High Court Kerala High Court

Trichur Wholesale Co-Operative … vs The Deputy Tahsildar (R.R.) on 2 March, 2010

Kerala High Court
Trichur Wholesale Co-Operative … vs The Deputy Tahsildar (R.R.) on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6665 of 2010(G)


1. TRICHUR WHOLESALE CO-OPERATIVE CONSUMER
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR (R.R.),
                       ...       Respondent

2. DISTRICT COLLECTOR,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :02/03/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                  ---------------------------
                       W.P(C) No.6665 of 2010-G
                  ----------------------------
               Dated this the 2nd day of March, 2010.

                           J U D G M E N T

The petitioner is before this Court being aggrieved of the

recovery proceedings being pursued by the respondent as evident

from Ext.P3 in furtherance to the order of the Labour Court,

Ernakulam in C.P.No.71 of 1993, as stated in sixth para of the Writ

Petition. Being aggrieved of the order passed by the Labour Court,

Ernakulam under Section 33(C) (2) of the ID Act, the petitioner had

approached this Court by filing O.P.No.19047 of 2001 and pursuant

to the satisfaction of the condition by remitting 50% of the amount

awarded and the cost, the matter was remanded. Accordingly, the

Labour Court re-considered the matter and passed fresh order

dtd.31.7.2002, which was subjected to challenge by filing

O.P.No.37567 of 2002. Even though the interim order of stay was

passed by this Court in the said Original Petition, it was

subsequently dismissed on 10.7.2006. Later, W.A.No.640 of 2007

challenging the verdict passed by the learned Single Judge was also

dismissed by the Division Bench of this Court as per the verdict

W.P(C) No.6665 of 2010-G 2

dtd.22.9.2009. Thus the matter has became final.

2. The learned counsel for the petitioner submits that the

plight of the petitioner Society is deplorably poor and by virtue of

the frustrating circumstances, it is not even able to pay the salary to

the existing employees. It is stated that there are only 25

employees and due to the liability of the petitioner, four more

workers are sought to be discharged in a phased manner and the

matter has already taken up before the Government, where it is

pending. Because of the coercive steps being pursued, the

petitioner has preferred Ext.P4 representation before the second

respondent for immediate interference.

3. Heard the learned Government Pleader as well.

4. Considering the facts and circumstances and also in view

of the fact that the aggrieved parties namely the employees

concerned, who are beneficiaries of the verdict passed by the

Labour Court, are not before this Court, no positive relief to set

aside Ext.P3 can be granted by this Court. More so, when the

matter has become final by virtue of the verdict passed by the

Division Bench in W.A.No.640 of 2007 dismissing the appeal

preferred by the petitioner.

W.P(C) No.6665 of 2010-G 3

5. However, taking note of the facts and circumstances, this

Court finds that the second respondent can be directed to consider

and pass appropriate orders on Ext.P4, so as to safe guard the

interest of all concerned, in the best possible manner. Accordingly,

the second respondent is directed to consider and pass appropriate

orders on Ext.P4, in accordance with law as expeditiously as

possible and communicate the outcome to the petitioner.

The Writ Petition is disposed of.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge

ab

W.P(C) No.6665 of 2010-G 4