IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 20 of 2007()
1. ERNAKULAM DIST.PRIVATE BUS OPERATORS ASN
... Petitioner
Vs
1. K. NARAYANAN KUTTY & ANOTHER
... Respondent
For Petitioner :SMT.SUMATHY DANDAPANI (SR.)
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN
Dated :09/01/2007
O R D E R
V.K. BALI, C.J. & M.RAMACHANDRAN, J.
-------------------------------
W.A.No.20 of 2007
-------------------------------
Dated, this the 9th day of January, 2007
JUDGMENT
V.K.Bali,C.J.(Oral)
The plea of the management that it was only on the
ground of economy that the post of the workman was abolished
has been found to be incorrect by the Labour Court and the said
finding of fact has been affirmed by the learned Single Judge.
There is no scope whatsoever to interfere with the said finding
concurrently recorded by the Labour Court and the learned
Single Judge. No merits. Dismissed.
V.K. BALI,
CHIEF JUSTICE.
M.RAMACHANDRAN,
JUDGE.
vns