High Court Kerala High Court

K.T.Suresh vs District Labour Officer on 5 March, 2007

Kerala High Court
K.T.Suresh vs District Labour Officer on 5 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7256 of 2007(L)


1. K.T.SURESH,
                      ...  Petitioner

                        Vs



1. DISTRICT LABOUR OFFICER,
                       ...       Respondent

2. CHAIRMAN,

3. STEEL AUTHORITY OF INDIA LTD.,

                For Petitioner  :SRI.V.G.SANKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :05/03/2007

 O R D E R
                THOTTATHIL B.RADHAKRISHNAN, J

                        -------------------------------------------

                          W.P(C).No.7256 OF 2007

                       -------------------------------------------

                  Dated this the 5th  day of March, 2007




                                   JUDGMENT

Having heard learned counsel for the petitioner, learned

Government Pleader for the first respondent and Standing

Counsel for the second respondent, this writ petition is disposed

of, without expressing anything on merits, directing that Ext.P4

shall gain attention of respondents 1 and 2 and appropriate

action therein, if called for, shall follow within a period of three

weeks, in the light of Ext.P2. Needless to say any person

entitled to be heard shall be heard while a decision is taken as

aforesaid.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.