High Court Kerala High Court

Deshabhimani Daily vs Appukuttan Vallikunnu on 4 February, 2009

Kerala High Court
Deshabhimani Daily vs Appukuttan Vallikunnu on 4 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2347 of 2007()


1. DESHABHIMANI DAILY,
                      ...  Petitioner

                        Vs



1. APPUKUTTAN VALLIKUNNU,
                       ...       Respondent

2. STATE OF KERALA,

3. THE LABOUR COMMISSIONER,

                For Petitioner  :SRI.RAJESH NAIR

                For Respondent  :SRI.A.JAYASANKAR

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :04/02/2009

 O R D E R
           J.B.KOSHY,Ag.C.J. & V.GIRI, J
                 --------------------------------
           W.A.Nos.2347/2007 & 2431/2007
                 --------------------------------
         Dated this 4th day of February, 2009

                       JUDGMENT

Koshy (Ag.C.J.)

Writ petition was filed by a former

employee of Deshabhimani daily raising an industrial

dispute. The grievance of the petitioner is that Ext.P9

application filed by him for amending the order of

reference had been rejected by the Government, since

the real issue has not been referred for adjudication

by the Government. Pursuant to an interim order

passed by the Division Bench, reference was re-

drafted and therefore, the appeals have become

infructuous. Both parties can raise all the contentions

before the Labour Court. Writ Appeals are

accordingly dismissed.

J.B.KOSHY,
Acting Chief Justice

V.GIRI,
Judge

mrcs