Kerala High Court
P.Michael vs Most Rev.Dr.Stanley Roman on 20 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(LC).No. 202 of 2011(O)
1. P.MICHAEL, MIDHUNCY HOUSE,
... Petitioner
Vs
1. MOST REV.DR.STANLEY ROMAN,
... Respondent
2. VERY REV.MSGR.FERDINAND PETER,
3. LABOUR COURT, KOLLAM-691 001.
For Petitioner :SRI.K.SUBASH CHANDRA BOSE
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :20/01/2011
O R D E R
P.N. RAVINDRAN, J.
-------------------------------
O.P.(LC) No.202 of 2011
-------------------------------
Dated this the 20th day of January, 2011
J U D G M E N T
Sri.K.Subashchandra Bose, the learned counsel appearing
for the petitioner seeks permission to withdraw the writ petition
reserving liberty with the petitioner to challenge the finding of the
Enquiry Officer and the Preliminary Award passed by the Labour Court,
if the petitioner is aggrieved by the final award passed by the Labour
Court. Leave granted as prayed and the writ petition is dismissed as
withdrawn.
P.N. RAVINDRAN,
JUDGE.
nj.