High Court Kerala High Court

Sr.Pavana vs C.K.Antony on 10 January, 2007

Kerala High Court
Sr.Pavana vs C.K.Antony on 10 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33296 of 2006(L)


1. SR.PAVANA, AGED 42,
                      ...  Petitioner
2. ST.MARY'S CONVENT, MARKET ROAD,

                        Vs



1. C.K.ANTONY,
                       ...       Respondent

2. SUNNY MARETH, HOUSE NO.37/1006,

3. THE DEPUTY TAHSILDAR (RR),

4. STATE OF KERALA,

5. THE COMMISSIONER FOR WORKMEN'S

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  :SRI.T.K.RADHAKRISHNAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :10/01/2007

 O R D E R
                     C.N. RAMACHANDRAN NAIR, J.

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

                      W.P. (C)  NO. 33296 OF 2006

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


                 Dated this the 10th day of January, 2007


                                J U D G M E N T

Since the learned counsel appearing for the 1st respondent

submitted that the full arrears are received by the 1st respondent

directly from the petitioner, there will be a direction to the 3rd

respondent to return the file to the 5th respondent for closing the

matter. The writ petition is disposed of as above.

C.N. RAMACHANDRAN NAIR,

JUDGE

vps

KURIAN JOSEPH, JUDGE

OP NO.

JUDGMENT

21st DECEMBER, 2006