IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5433 of 2008(V)
1. V.SATHEESAN, AGED 40 YEARS,
... Petitioner
Vs
1. ASSISTANT LABOUR OFFICER, PARAVUR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI.JOHN JOSEPH VETTIKAD
For Respondent :SRI.HARISH ABRAHAM
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/02/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.5433 OF 2008
----------------------------------------
Dated this the 18th day of February, 2008
JUDGMENT
The petitioner is a business man, who is running a business
of sale of ceramic tiles, sanitary wares etc at Kalluvathukkal,
Kollam District. For the purpose of his business, he is engaging
additional respondents 3 to 8 as permanent workmen to do
loading and unloading work in the petitioner’s premises. Since
for doing loading and unloading work registration under Rule 26A
of the Kerala Head Load Workers Rules is necessary, the
additional respondents 3 to 8 have filed Exts.P2 to P7
applications for registration under Rule 26A. The grievance of
the petitioner is that the 1st respondent is not disposing of the
same although the same were filed on 23.1.2008.
2. I have heard the learned Government pleader also.
When applications under Rule 26A are filed, the 1st respondent
has duty to consider the same and pass appropriate orders
expeditiously.
In the above circumstances, I dispose of this writ petition
W.P.(c) No.5433/08 2
with a direction to the 1st respondent to consider and pass
appropriate orders on Exts.P2 to P7 applications as
expeditiously as possible, at any rate, within one month from
the date of receipt of a copy of this judgment, after following
the procedure prescribed under Rule 26A.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c) No.5433/08 3