High Court Kerala High Court

Ernakulam Dist.Private Bus … vs K. Narayanan Kutty & Another on 9 January, 2007

Kerala High Court
Ernakulam Dist.Private Bus … vs K. Narayanan Kutty & Another on 9 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 20 of 2007()



1. ERNAKULAM DIST.PRIVATE BUS OPERATORS ASN
                      ...  Petitioner

                        Vs

1. K. NARAYANAN KUTTY & ANOTHER
                       ...       Respondent

                For Petitioner  :SMT.SUMATHY DANDAPANI (SR.)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN

 Dated :09/01/2007

 O R D E R
            V.K. BALI, C.J.   &   M.RAMACHANDRAN, J.

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

                                W.A.No.20 of 2007

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

              Dated, this the   9th  day of  January,  2007


                                 JUDGMENT

V.K.Bali,C.J.(Oral)

The plea of the management that it was only on the

ground of economy that the post of the workman was abolished

has been found to be incorrect by the Labour Court and the said

finding of fact has been affirmed by the learned Single Judge.

There is no scope whatsoever to interfere with the said finding

concurrently recorded by the Labour Court and the learned

Single Judge. No merits. Dismissed.

V.K. BALI,

CHIEF JUSTICE.

M.RAMACHANDRAN,

JUDGE.

vns