High Court Kerala High Court

West Fort Hospital vs State Of Kerala on 7 March, 2007

Kerala High Court
West Fort Hospital vs State Of Kerala on 7 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 16247 of 2001(H)



1. WEST FORT HOSPITAL
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.K.ABOOBACKER(EDATHALA)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/03/2007

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

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

                           O.P.NO. 16247 OF 2001

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

             DATED THIS THE 7th DAY OF MARCH, 2007


                                     JUDGMENT

In this original petition, the petitioner – a private hospital

challenges notification issued by the Government under the Minimum

Wages Act fixing the minimum wages in respect of employees of

private hospitals.

2. The learned Government pleader submits that several

original petitions were filed challenging the notification which is under

challenge in this original petition namely, O.P.Nos. 30835/99,

30354/2000, 23815/2000, 25420/2000, 9637/2001, 20430/2001,

4843/2001 and 1807/2001 and that the same were dismissed

upholding the notification fixing the minimum wages.

In view of the decision in those original petitions, this original

petition is also liable to be dismissed. Accordingly, the same is

dismissed. However as done in the said cases, taking note of the

pendency of this original petition and interim order I direct that the

prosecution steps, if any, taken against the petitioners herein are not

to be pursued any more and only fresh violations are to be taken

O.P.No.16247/01 2

cognizance of by the enforcement authorities. The concerned

authorities should take appropriate follow up action in respect of

such proceedings as might be required.

S. SIRI JAGAN, JUDGE

Acd