IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33078 of 2008(K)
1. AUGUSTIN RAJ.S.N., AGED 47 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. ANILKUMAR, CONVENOR, INTUC,
3. VIJAYAN, CONVENOR, CITU,
4. LAWRANCE, CONVENOR, AITUC,
5. MONKUTTAN, CONVENOR, BMS,
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :SRI.N.NAGARESH
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :19/12/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C. HARI RANI JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 33078 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of December, 2008
JUDGMENT
BALAKRISHNAN NAIR, J
This Court, after hearing both sides, passed an interim order in this
Writ Petition on 21.11.2008. While passing orders by the District Labour
Officer pursuant to the said order, the 5th respondent was not heard. By
another order dated 11.12.2008, we directed the DLO to reconsider the
matter after hearing the parties again, including the 5th respondent.
2. The learned counsel for the 5th respondent submitted that the
DLO is expected to pass an order today. It is clarified that after the fresh
order is passed, the petitioner has to go by that order and police protection
will be granted to implement that order. With this clarification, this Writ
Petition is disposed of.
Needless to say, if any of the parties are aggrieved by the decision of
the DLO, they will be free to work out their remedies against it.
K. BALAKRISHNAN NAIR, JUDGE
M.C. HARI RANI, JUDGE
ttb