High Court Kerala High Court

Vikraman vs The Assistant Labour Officer … on 10 June, 2010

Kerala High Court
Vikraman vs The Assistant Labour Officer … on 10 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17993 of 2010(Y)


1. VIKRAMAN, V.K.BHAVAN, ARAYOOR.P.O.,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT LABOUR OFFICER LABOUR
                       ...       Respondent

                For Petitioner  :SRI.LIJU.V.STEPHEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :10/06/2010

 O R D E R
                        K.SURENDRA MOHAN, J.
                            ---------------------------
                       W.P.(C) No. 17993 OF 2010
                            --------------------------
                  Dated this the 10th day of June, 2010

                             J U D G M E N T

The petitioner is the managing partner of M/s.V.K.Steel House,

Thiruvananthapuram, a dealer in iron, steel and other hardware items.

The petitioner has employed three of his workmen as headload workers in

his establishment. The area where the establishment is located is a

scheme covered area under the Kerala Headload Workers Act, 1978.

The petitioner’s workmen have submitted Exts.P5 to P7 applications

under Rule 26A to get themselves registered as headload workers. The

petitioner has forwarded the said applications to the respondent and has

followed up the same with a reminder, which is Ext.P9. Though the

applications were submitted as early as on 25.1.2010, the petitioner

complains that no orders have been passed thereon till date. The

petitioner therefore seeks appropriate directions for an early disposal of

the said applications. The learned Government Pleader has no objection

to such a direction being issued.

In the above circumstances, this writ petition is disposed of

directing the respondent to consider Exts.P5 to P7 in accordance with law

and to pass appropriate orders thereon, as expeditiously as possible and

at any rate, within a period of two months from the date of receipt of a

copy of this judgment.

K.SURENDRA MOHAN
(JUDGE )

vps

WPC No.
2

WPC No.
3