IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2347 of 2007()
1. DESHABHIMANI DAILY,
... Petitioner
Vs
1. APPUKUTTAN VALLIKUNNU,
... Respondent
2. STATE OF KERALA,
3. THE LABOUR COMMISSIONER,
For Petitioner :SRI.RAJESH NAIR
For Respondent :SRI.A.JAYASANKAR
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :04/02/2009
O R D E R
J.B.KOSHY,Ag.C.J. & V.GIRI, J
--------------------------------
W.A.Nos.2347/2007 & 2431/2007
--------------------------------
Dated this 4th day of February, 2009
JUDGMENT
Koshy (Ag.C.J.)
Writ petition was filed by a former
employee of Deshabhimani daily raising an industrial
dispute. The grievance of the petitioner is that Ext.P9
application filed by him for amending the order of
reference had been rejected by the Government, since
the real issue has not been referred for adjudication
by the Government. Pursuant to an interim order
passed by the Division Bench, reference was re-
drafted and therefore, the appeals have become
infructuous. Both parties can raise all the contentions
before the Labour Court. Writ Appeals are
accordingly dismissed.
J.B.KOSHY,
Acting Chief Justice
V.GIRI,
Judge
mrcs