IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4358 of 2008(R)
1. THE MANAGING DIRECTOR,
... Petitioner
Vs
1. SRI.K.BALACHANDRAKURUP,
... Respondent
For Petitioner :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :30/07/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NOS. 4358/08R, 4394/08W,
4395/08W, 4397/08W, 4399/08W,
6843/08M, 6845/08M & 6846/08M
--------------------------------------
Dated this the 30th July, 2008
JUDGMENT
The issue involved in these cases is covered in favour of
the petitioner by the Judgment of a Division Bench of this Court
in W.P.(C). No.33174/07 and connected cases. In the light of
the same, I am constrained to set aside the impugned orders in
these cases. But, I make it clear that this will be without
prejudice to the right of the party respondents in all these Writ
Petitions, to file Writ Petitions and seek relief.
The Writ Petitions are allowed as above.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
//True Copy//