High Court Kerala High Court

M/S A.K.G.Memorial Labour … vs Kerala Small Industries … on 28 January, 2008

Kerala High Court
M/S A.K.G.Memorial Labour … vs Kerala Small Industries … on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 166 of 2008()


1. M/S A.K.G.MEMORIAL LABOUR CONTRACT
                      ...  Petitioner

                        Vs



1. KERALA SMALL INDUSTRIES DEVELOPMENT
                       ...       Respondent

2. THE GENERAL MANAGER,

                For Petitioner  :DR.GEORGE ABRAHAM

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :28/01/2008

 O R D E R
                     H.L.DATTU, C.J. & K.M.JOSEPH, J.
                          ------------------------------------------
                                  W.A.No.166 of 2008
                          ------------------------------------------
                    Dated, this the     28th day of January, 2008

                                  JUDGMENT

H.L.Dattu, C.J.

We do not see any infirmity in the orders passed by the learned Single

Judge. Therefore, interference with the said order is not called for. The writ

appeal requires to be rejected and it is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.M.JOSEPH)
JUDGE
vns