High Court Kerala High Court

P.G. Mohanan vs St. Joseph Tiles Factory on 7 September, 2007

Kerala High Court
P.G. Mohanan vs St. Joseph Tiles Factory on 7 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2897 of 2002()


1. P.G. MOHANAN, SECRETARY,
                      ...  Petitioner
2. OMANA K.R., W/O. PUSHPAN,
3. SUSEELA P.V., W/O. PURUSHOTHAMAN,
4. AMBIKA P.G., W/O. MOHANAN,
5. THANKAMMA D.C., W/O. JOSE,
6. SOBHANA P.G., W/O. UNNI,
7. SOBHANA N.K., D/O. KOCHUNNI,
8. K.U. SARASU, D/O. UNNICHEKKAN
9. KANAKA V.S., W/O. GOPI,
10. ALICE K.G., W/O. GEORGE,

                        Vs



1. ST. JOSEPH TILES FACTORY, VENDOOR,
                       ...       Respondent

2. THE SECRETARY, THRISSUR DISTRICT

3. GEORGE K, MANAJALI, MANJALI HOUSE,

4. THE LABOUR COURT, ERNAKULAM.

5. GEETHA P.N., W/O. PRAKASHAN,

6. MALLIKA M.S., D/O. SREEDHARAN,

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.C.ANIL KUMAR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/09/2007

 O R D E R
                   H.L.DATTU, C.J. & K.T.SANKARAN,J.
                   ----------------------------------------------------
                          W.A. NO. 2897 OF 2002
                                          and
                           C.M.P.NO. 7776 OF 2002
                   ----------------------------------------------------
                   Dated this the 7th September, 2007

                                  JUDGMENT

H.L.DATTU, C.J.

By the earlier order dated 24th July, 2007, we had permitted the

appellants to take out notice of respondent Nos.1 and 2 by paper

publication within a particular time.

2. In spite of granting permission, the appellants have not chosen to

take out notice of the application for condonation of delay in filing the Writ

Appeal on respondent Nos.1 and 2 by paper publication. This would show

that the appellants may not be interested in the matter. Therefore, the

application for condonation of delay in filing the Writ Appeal is rejected.

3. Consequently, the Writ Appeal is also rejected so far as

respondent Nos.1 and 2 are concerned.

Ordered accordingly.

(H.L.DATTU)
Chief Justice

(K.T.SANKARAN)
Judge
ahz/

H.L.DATTU, C.J. &
K.T.SANKARAN, J.

———————————————

———————————————

W.A.NO.2897 OF 2002 &
C.M.P.NO.7776 OF 2002

JUDGMENT

7th September, 2007

———————————————