Kerala High Court
Lambodaran Pillai vs The Circle Inspector Of Police on 13 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23315 of 2010(L)
1. LAMBODARAN PILLAI
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE
... Respondent
2. THE KERALA HEAD LOAD WORKERS WELFARE
3. THE KERALA HEAD LOAD WORKERS WELFARE
4. HEAD LOAD & SHOP EMPLOYEES CONGRESS
For Petitioner :SMT.R.RANJINI
For Respondent :SRI.V.JAYAPRADEEP
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :13/12/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
------------------------------------------------------
W.P.(C) No.23315 of 2010-L
----------------------------------------------
Dated, this the 13th day of December, 2010
J U D G M E N T
K.M.Joseph, J.
Pursuant to the interim order passed by this Court
dated 17th August, 2010, it is not in dispute that the 5th
respondent, the District Labour Officer, Kollam has passed an
order. We dispose of the writ petition with the observation
that if the petitioner has any grievance he can challenge the
same in the appropriate forum.
(K.M.JOSEPH)
JUDGE.
(M.C.HARI RANI)
JUDGE.
MS