IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34086 of 2008(G)
1. KERALA STATE VIDESH MADYA VYAVASAYA
... Petitioner
Vs
1. THE KERALA STATE BEVERAGE CORPORATION
... Respondent
2. THE KERALA STATE BEVERAGES
For Petitioner :SRI.KOSHY GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :19/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).34086/2008
--------------------
Dated this the 19th day of November, 2008
JUDGMENT
The issue raised in the writ petition is covered by
Ext.P5 judgment of this Court in Writ petition
No.29351/2008.
In the result, after having heard learned counsel
for the petitioner and learned Standing Counsel for the
Corporation, writ petition is disposed of declaring that
the directions issued in Ext.P5 judgment are applicable
to the case of the workmen who are members of the
petitioner-Union and whose names are reportedly
included in the annexure to Ext.P3 Claim petition filed
by the petitioner-Union in I.D.No.10/2007 pending
before the Industrial Tribunal, Kollam.
V.GIRI,
Judge
mrcs