High Court Kerala High Court

Rajendran Nair vs State Of Kerala on 15 December, 2009

Kerala High Court
Rajendran Nair vs State Of Kerala on 15 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28134 of 2009(J)


1. RAJENDRAN NAIR,S/O.KRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT LABOUR OFFICER,KOLLAM.

3. THE JOINT REGISTRAR,

4. REGISTRAR OF CO-OPERATIVE SOCIETIES,

5. THE PRESIDENT,

                For Petitioner  :SRI.V.V.SURESH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/12/2009

 O R D E R
                             S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                    W. P (C) No. 28134 of 2009
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 15th December, 2009.

                           J U D G M E N T

The petitioner has filed this writ petition for implementation of

Ext. P2 award of the Labour Court, Kollam, whereby the 5th

respondent was directed to reinstate the petitioner in service. That

award was confirmed by Ext. P3 judgment of this Court and by Ext.

P4 judgment of the Division Bench in appeal. The petitioner’s

grievance is that despite the same, the petitioner is not being

reinstated.

Today, when the matter was taken up, it was submitted by the

5th respondent that the petitioner has been reinstated in service in

accordance with Ext. P2 award. This is recorded and the writ petition

is closed.

Sd/- S. Siri Jagan, Judge.

Tds/

[true copy]

P.S to Judge.