High Court Kerala High Court

The Regional Director vs Kerala Civil Aerodrome General … on 9 July, 2008

Kerala High Court
The Regional Director vs Kerala Civil Aerodrome General … on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1934 of 2005()


1. THE REGIONAL DIRECTOR,
                      ...  Petitioner

                        Vs



1. KERALA CIVIL AERODROME GENERAL WORKERS
                       ...       Respondent

2. UNION OF INDIA, REPRESENTED BY THE

3. AIRPORT AUTHORITY OF INDIA,

4. THE AIRPORT DIRECTOR, NATIONAL AIR

5. M/S.KARNATAKA COMMERCIAL AND INDUSTRIAL

6. CIVIL AVIATION GENERAL WORKERS

7. THE ASST. LABOUR COMMISSIONER (CENTRAL)

8. ASSISTANT COMMANDER, C.I.S.F.,

9. ASST. COMMISSIONER OF SECURITY,

                For Petitioner  :SRI.ANIL D. NAIR

                For Respondent  :SRI.SUMAN CHAKRAVARTHY

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :09/07/2008

 O R D E R

H.L. DATTU, C.J. & A.K. BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

W.A.No. 1934 of 2005

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 9th day of July, 2008
Judgment
H.L. Dattu, C. J:

In our view, as on today, the relief sought for by the appellant in this writ

appeal does not survive for consideration and decision. Therefore the writ appeal

is disposed of as having become unnecessary.

Ordered accordingly.

H.L. DATTU
Chief Justice

A.K. BASHEER
Judge

an.