IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14030 of 2009(W)
1. VADAKKAL WAREHOUSES,
... Petitioner
Vs
1. ASSISTANT LABOUR OFFICER (ALO),
... Respondent
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/05/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).14030/2009
--------------------
Dated this the 22nd day of May, 2009
JUDGMENT
Petitioner claiming to be an establishment
engaged in the business of warehousing, has taken a
godown for storing glass items, computers, laptops
and house hold articles. Petitioner engaged four
permanent employees for the loading and unloading
work. They have sought for registration of such
employees under the provisions of the Kerala Head
load Workers Rules, as evidenced by Exts.P1 to P4
applications. Their grievance is delay for
consideration of Exts.P1 to P4 applications.
Having heard learned Government Pleader also,
writ petition is disposed of directing the first
respondent to consider and take a decision for grant
of identity cards in favour of the applicants under
Exts.P1 to P4, in accordance with law, within a
period of six weeks from the date of receipt of a copy
of this judgment.
V.GIRI,
Judge
mrcs