Kerala High Court
Pushpa Kumari vs The Principal on 9 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1351 of 2004(A)
1. PUSHPA KUMARI,
... Petitioner
2. SYAMALA P.G.,
3. LEELA M.V., SUPPLIER,
4. OMANA K.S., SUPPLIER,
5. KANAKAMMA P., SUPPLIER,
6. BABY K.E., SUPPLIER,
7. JAGADAMMA, HELPER,
8. VIJKAYAMMA, HELPER,
9. BHAVANIAMMA, HELPER,
10. THANKAMMA, MAIN COOK,
11. AGNES, COOK,
12. LAKSHMIKUTTY, COOK,
13. SANTHA, COOK,
Vs
1. THE PRINCIPAL,
... Respondent
2. THE PROFESSOR AND WARDEN,
3. THE LABOUR COURT, KOLLAM.
For Petitioner :SRI.M.V.MATHEW
For Respondent :SRI.M.K.DAMODARAN (SR.)
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :09/07/2008
O R D E R
H.L. DATTU, C.J. & A.K. BASHEER, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.A. No. 1351 of 2004
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 9th day of July, 2008
Judgment
H.L. Dattu, C. J:
Sri.Biju Martin ,learned counsel appearing for Sri.M.V.Mathew submits
that he has not received any instructions from the appellants. That only means that
the appellants are not interested in prosecuting this appeal. Therefore the appeal is
rejected for non-prosecution.
Ordered accordingly.
H.L. DATTU
Chief Justice
A.K. BASHEER
Judge
an.