IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3159 of 2008(A)
1. M.T. GEEVARGHESE,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE -DO-.
3. REMASAN,
For Petitioner :SRI.V.G.ARUN
For Respondent :SRI.V.P.PRASAD
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :12/06/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C. HARI RANI,JJ
==============================
W.P.(C)NO. 3159 OF 2008
============================
DATED THIS THE 12th DAY OF JUNE 2008
JUDGMENT
Balakrishnan Nair,J.
This Court has already passed an interim order in this writ
petition after hearing both sides. In view of the said interim order no
further orders are required in this writ petition. Both sides submitted
that pursuant to the direction of this Court, the District Labour officer
has taken a decision in favour of the writ petitioner. The aggrieved
parties will be free to challenge the same before the appropriate
forums.
Sd/-
K. BALAKRISHNAN NAIR,
JUDGE
Sd/-
M.C. HARI RANI
JUDGE
ks.