Kerala High Court
Sr.Divisional Personnel Officer vs Smt.K.R.Latha on 23 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9641 of 2004(W)
1. SR.DIVISIONAL PERSONNEL OFFICER,
... Petitioner
2. UNION OF INDIA,
Vs
1. SMT.K.R.LATHA, D/O. K.K.RAGHAVAN,
... Respondent
2. THE LABOUR COURT (CENTRAL), ERNAKULAM.
For Petitioner :SRI.C.N.RADHAKRISHNAN, SR.PANEL COUNSEL
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/08/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.9641 of 2004
----------------------------------------------
Dated 23rd August, 2007.
J U D G M E N T
Challenge is on Ext.P3 order passed by the Labour
Court, Ernakulam(Central) in Claim Petition No.2/1993. The first
respondent was directed to be paid an amount of Rs.26,162/- on
the ground that the junior had been promoted overlooking the
claim of the petitioner. Learned counsel for the Railways submits
that a similar order passed by the Central Administrative Tribunal
was set aside by the Supreme Court in Civil Appeal No.8904/90.
Therefore, Ext.P3 is quashed.
KURIAN JOSEPH, JUDGE.
tgs