High Court Kerala High Court

M/S.Dhanalakshmi Bank Ltd. vs Smt.Lakshmi on 29 September, 2009

Kerala High Court
M/S.Dhanalakshmi Bank Ltd. vs Smt.Lakshmi on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1101 of 2008()


1. M/S.DHANALAKSHMI BANK LTD., REG OFFICE,
                      ...  Petitioner

                        Vs



1. SMT.LAKSHMI, D/O BHAT, AGED 62,
                       ...       Respondent

2. LABOUR COURT (CENTRAL) ERNAKULAM.

                For Petitioner  :SRI.S.RADHAKRISHNAN

                For Respondent  :SRI.H.B.SHENOY

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :29/09/2009

 O R D E R
       S.R. Bannurmath, C.J. & A.K. Basheer, J.

      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              W.A.Nos. 1101 and 1102 OF 2008
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 29th day of September, 2009

                             JUDGMENT

S.R.Bannurmath, C.J.

After arguing for some time, learned counsel for the

parties indicated that they want to settle the matter and

accordingly a joint statement is filed by the learned counsel

for the appellant and contesting respondent No.1. The joint

statement is made part of the judgment. In terms of the

statement, full and final settlement of the entire dues is

reported by respondent No.1.

The Writ Appeals stand disposed of as settled in terms

of the joint statement.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb

WA No.
-:2:-