High Court Kerala High Court

V.S.Radhakrishnan vs M/S.Fertilizers And Chemicals … on 23 November, 2010

Kerala High Court
V.S.Radhakrishnan vs M/S.Fertilizers And Chemicals … on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 925 of 2010(V)


1. V.S.RADHAKRISHNAN, SENIOR PROCESS
                      ...  Petitioner
2. N.VISWANATHAN NAIR, SENIOR PROCESS
3. M.JAISANKAR, SENIOR PROCESS OPERATOR,
4. JOLLY MAMPILLY, SENIOR PROCESS OPERATOR,
5. MOHAN POTTY, SENIOR PROCESS OPERATOR,
6. ABRAHAM.V.SAMUVEL, SENIOR PROCESS
7. K.V.BENNY, SENIOR PROCESS OPERATOR,
8. BOBY.J.MATHEW,SENIOR PROCESS OPERATOR,
9. M.R.VIJAYACHANDRAN, SENIOR PROCESS
10. V.S.JOHN, SENIOR PROCESS OPERATOR,
11. GEORGE THOMAS, SENIOR PROCESS OPERATOR,
12. B.MOHANA CHANDRAN, SENIOR PROCESS
13. SIJI JOSEPH, SENIOR PROCESS OPERATOR,
14. SAMBU NAMBOOTHIRI.S.N.,SENIOR PROCESS
15. RAJEEV, SENIOR PROCESS OPERATOR,
16. A.A.JOHSY, SENIOR PROCESS OPERATOR,
17. D.JAYAKUMAR, SENIOR PROCESS OPERATOR,
18. JOJY JOSEPH CHENNATTUSSERY,
19. GOPALAKRISHNAN UNNITHAN.S.,
20. ANILKUMAR.E.N., SENIOR PROCESS OPERATOR,

                        Vs



1. M/S.FERTILIZERS AND CHEMICALS TRAVANCORE
                       ...       Respondent

2. THE GENERAL MANAGER (HUMAN RESOURCE

3. THE ASSISTANT MANAGER (PRODUCTION),

                For Petitioner  :SRI.M.R.VENUGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/11/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR,J.
                    -------------------------------------
                          R.P.No.925 OF 2010
                                   in
                   W.P.(C)No.15014 Of 2009
              -----------------------------------------------------
       DATED THIS THE 23rd DAY OF NOVEMBER, 2010

                               O R D E R

The petitioners in the Writ Petition have filed this Review Petition

by producing Annexure I which is a reply given by the Management to

the petitioners in W.P.(C)No.19774/2006. The contention of the

learned counsel for the petitioners is that the Management has

considered in Annexure I that the petitioners therein had been given

stagnation promotion to E2 Grade in Sub Layer with retrospective

effect from 19.9.2003. It is also seen stated that they were granted

E3 Grade with effect from 19.9.2006 as part of the grievance

redressal.

2. While considering the pleas raised by the petitioner, in

paragraph No.7 of the judgment this Court noted that the proceedings

granting benefits to the petitioners in the earlier Writ Petition are not

available in the pleadings. The learned counsel for the review

petitioners explained that the petitioners were not in possession of

Annexure I at the time of hearing of the Writ Petition and therefore

they could not produce it. It is submitted that the same clinches the

issue and accordingly it is prayed that the judgment may be reviewed

R.P.No.925/10 -2-

and the respondents may be directed to grant the benefits, to the

review petitioners.

3. Heard the learned counsel for the Management, who

submitted that the circumstances wherein the said benefits were

granted to the petitioners in the other Writ Petition was as part of the

grievance redressal and therefore the petitioners herein cannot rely

upon the same. It is also submitted that representations have been

received from the petitioners as directed in the judgment and final

replies have been given on 30.10.2010.

In that view of the matter, as the directions in the judgment

have been complied with, there is no purpose in entertaining the

Review Petition. There is no apparent error also. Leaving open the

remedy of the petitioners to challenge the orders in appropriate Writ

Petition, the Review Petition is dismissed. It is open to the petitioners

to rely upon Annexure I, if they deem fit. The copy of the proceedings

dated 30.10.2010 will be issued to the petitioners without any delay if

not already communicated.

( T.R.RAMACHANDRAN NAIR, JUDGE)

dsn