Citation : 2024 Latest Caselaw 10144 Ker
Judgement Date : 5 April, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE AMIT RAWAL
&
THE HONOURABLE MR. JUSTICE EASWARAN S.
FRIDAY, THE 5TH DAY OF APRIL 2024 / 16TH CHAITHRA, 1946
WA NO. 1624 OF 2021
AGAINST THE JUDGMENT IN WP(C) NO.3190 OF 2021 OF HIGH COURT OF KERALA
APPELLANT/THIRD PARTY:
PRASAD P.T
AGED 50 YEARS
S/O THANKAPPAN, PATTATHIL HOUSE, VALANKARA, VENNIKKULAM,
PATHANAMTHITTA, PIN-689544.
BY ADVS.
T.P.PRADEEP
R.K.PRASANTH
MINIKUMARY M.V.
RESPONDENTS/PETITIONER & RESPONDENTS IN WP(C):
1 JOSE ABRAHAM
S/O.E.P.ABRAHAM, PROPRIETOR, AISWARYA CERAMICS, MALLAPPALLY ROAD,
VENNIKKULAM, PURAMATTAM, PATHANAMTHITTA DISTRICT-689544.
2 STATE OF KERALA,
REPRESENTED BY THE SECRETARY, DEPARTMENT OF LABOUR,
THIRUVANANTHAPURAM-695001.
3 DISTRICT LABOUR OFFICER,
LABOUR OFFICE,KOLLAM-691003.
4 THE ASSISTANT LABOUR OFFICER
LABOUR OFFICE, MALLAPPALLY-689585.
5 KERALA HEADLOAD WORKERS WELFARE BOARD - KHWWB
PATHANAMTHITTA-689645, REPRESENTED BY ITS DISTRICT OFFICER.
BY ADVS.
R.SUDHISH
K.SIJU
M.MANJU
OTHER PRESENT:
SR GP SRI BIMAL K NATH
THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 05.04.2024, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
WA NO. 1624 OF 2021
2
JUDGMENT
Amit Rawal, J.
After arguing for some time, the learned counsel for the
appellant, noticing the provisions of Section 9A of the Headload
Workers Act introduced with effect from 7.4.2018, seeks liberty of
this Court for withdrawal of the writ appeal. Ordered accordingly.
Sd/-
AMIT RAWAL JUDGE
Sd/-
sab EASWARAN S.
JUDGE
WA NO. 1624 OF 2021
PETITIONER ANNEXURES
Annexure 1 TRUE COPY OF THE LETTER OF THE ASSISTANT
LABOIUR OFFICER, ALONG WITH THE
AGREEMENT.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!