High Court Kerala High Court

P.M.Kuriakose vs The Deputy Tahsildar on 3 March, 2009

Kerala High Court
P.M.Kuriakose vs The Deputy Tahsildar on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28742 of 2007(V)


1. P.M.KURIAKOSE,AGED 78 YEARS,
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR,
                       ...       Respondent

2. SMT.P.T.AMMINI, THANNIKKATTU HOUSE,

3. THE DISTRICT LABOUR OFFICER,KOTTAYAM.

4. THE LABOUR COURT ERNAKULAM.

                For Petitioner  :SRI.P.GOPINATH

                For Respondent  :SRI.K.P.JUSTINE

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/03/2009

 O R D E R
                     ANTONY DOMINIC,J.
               -----------------------
                 W.P.(C).No.28742 OF 2007
              ------------------------
            Dated this the 3rd day of March, 2009.

                          JUDGMENT

Both sides submits that the dispute arising out of Ext.P2

order passed by the Labour Court, Ernakulam in I.D.N.4/94

has been settled as per the terms incorporated in Ext.R1(a).

In view of this, the writ Petition is disposed of quashing

Exts.P2 and directing that the parties will be regulated by the

terms as indicated in Ext.R1(a).

(ANTONY DOMINIC)
JUDGE
vi/