High Court Kerala High Court

Lisie Hospital vs Santha K.K. on 16 March, 2010

Kerala High Court
Lisie Hospital vs Santha K.K. on 16 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22238 of 2008(V)


1. LISIE HOSPITAL, ERNAKLAM, COCHIN -18,
                      ...  Petitioner

                        Vs



1. SANTHA K.K., W/O I.V.RAJAN,
                       ...       Respondent

2. LABOUR COURT, ERNAKULAM.

                For Petitioner  :SRI.A.V.XAVIER

                For Respondent  :SRI.PAULSON C.VARGHESE

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :16/03/2010

 O R D E R
                     K.SURENDRA MOHAN, J
                      ...........................................
                    WP(C).NO.22238                   OF 2008
                      ............................................
        DATED THIS THE 16TH DAY OF MARCH, 2010

                                 JUDGMENT

The counsel for the petitioner submits that the subject matter of

the above writ petition has been settled. He has also produced copy of

the joint statement filed by the parties to the writ petition dated

3.2.2010. The joint statement shows that the disputes involved in the

above writ petition have been settled among the parties and that the

amount due to the first respondent has also been paid by cheque.

However, the joint statement has not yet reached this court. Since the

counsel for the petitioner submits that the matter has been

compromised, and that the above writ petition can be disposed of

accordingly, I dispose of this writ petition recording the submission of

the counsel that the subject matter of the dispute has been settled

among the parties and that the amounts due to the first respondent has

already been paid.

K.SURENDRA MOHAN, JUDGE

lgk

2