High Court Kerala High Court

Vaghamon Tea Estates vs K.V.Thomas on 14 December, 2007

Kerala High Court
Vaghamon Tea Estates vs K.V.Thomas on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33369 of 2007(V)


1. VAGHAMON TEA ESTATES,MANARKATTU BUILDING
                      ...  Petitioner

                        Vs



1. K.V.THOMAS,ROLL NO.1826,SECTION OFFICER
                       ...       Respondent

2. LABOUR COURT,ERNAKULAM,COCHIN-682 031.

3. DISTRICT LABOUR OFFICER,DISTRICT LABOUR

4. DEPUTY TAHSILDAR (RR),PALAI,

5. VILLAGE OFICER,LALAM VILLAGE PALAI,

6. DISTRICT COLLECTOR,KOTTAYAM - 686 002.

                For Petitioner  :SRI.A.M.SHAFFIQUE

                For Respondent  :SRI.H.B.SHENOY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/12/2007

 O R D E R
                              S. SIRI JAGAN, J.

                    ------------------------------------

                       W.P.(C)No.33369  OF 2007

                  ----------------------------------------

                 Dated this the 14th day of December, 2007


                                  JUDGMENT

Against Ext.P3 order of the Labour Court in C.P.No.17/06,

which was an ex-parte order, the petitioner who was the opposite

party in the C.P. filed Ext.P5 application for setting aside the ex-

parte order along with a petition to condone delay in filing the

application for setting aside ex-parte order. The petitioner’s

grievance in this writ petition is that while the petition to set

aside ex-parte order is still pending, Revenue Authorities have

initiated revenue recovery proceedings for recovery of the

amounts covered by Ext.P3 by issuing Exts.P7 and P8. The

petitioner seeks expeditious disposal of Ext.P5 application and the

petition to condone delay and to stay further proceedings

pursuant to Ext.P7 and P8 till disposal of Ext.P5 and the petition

to condone delay.

2. I have heard the learned counsel for the petitioner, the

learned Government pleader as also the learned counsel

appearing for the 1st respondent.

W.P.(c)No.33369/07 2

3. Having heard all the parties, I am of opinion that

the Labour Court should consider and pass appropriate orders

on Ext.P5 application for setting aside ex-parte order and the

application for condonation of delay in filing the same. The

same shall be done as expeditiously as possible. Till orders are

passed on Ext.P5 and the application for condonation of delay,

further proceedings pursuant to Exts.P7 and P8 shall be kept in

abeyance. The Labour Court shall dispose of the application to

set aside ex-parte order and the petition to condone the delay

within two months from the date of receipt of a copy of this

judgment.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.33369/07 3