IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8384 of 2010(W)
1. TUKUNA BEHERA,
... Petitioner
2. BIDYADHAR PRADHAN,
3. BIJAY MOHANKUD,
4. AJAY KUMAR MOHANTI,
Vs
1. THE ASSISTANT LABOUR OFFICER,
... Respondent
2. MANAGING DIRECTOR,
For Petitioner :SRI.R.RANJITH
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :24/03/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.8384 of 2010
-------------------------------------------
Dated this the 24th day of March, 2010
JUDGMENT
The petitioners are permanent workers, doing loading and
unloading work in the establishment of the second respondent at
Thiruvananthapuram. They have filed Exts.P1 to P4 applications
seeking registration under Rule 26A of the Headload Workers
Rules. They complain that no orders have been passed on their
applications, so far. The applications submitted by the petitioners
are evidenced herein by Exts.P1 to P4. They are dated 6.3.2010.
According to the counsel for the petitioners, the applications are to
be considered and action taken thereon within a period of two
weeks. However, the learned Senior Government Pleader brings
my notice that the authority would have to attend to other
responsibilities also as part of his official duties. The applications
also have to be got enquired into. However it is assured that the
applications would be considered and orders passed, without delay.
In the above circumstances, the first respondent is directed to
consider Exts.P1 to P4 applications submitted by the petitioners in
accordance with law, as expeditiously as possible.
K.SURENDRA MOHAN,
JUDGE
css/