IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 370 of 2008()
1. K.C.RAJAN, AGED 61 YEARS,
... Petitioner
2. ROY MATHEW, AGED 45 YEARS,
3. SHINY SAMUEL, AGED 34 YEARS,
4. SAJI MATHEW, AGED 41 YEARS,
5. LATHA OOMMAN, AGED 47 YEARS,
6. R. ANIL KUMAR, AGED 39 YEARS,
7. M.R. RAJENDRAN NAIR, AGED 50 YEARS,
8. P.S. SUNIL KUMAR,AGED 32 YEARS,
9. LATHA T.NAIR, AGED 39 YEARS,
10. M.C. JOSEN, AGED 48 YEARS,
11. ANIYAN ABRAHAM, AGED 50 YEARS,
12. JESSY MARY KOSHY, AGED 34 YEARS,
Vs
1. INDIAN OIL CORPORATION,
... Respondent
2. THE CHAIRMAN,
3. GENERAL MANAGER,
4. THE DEPUTY GERERAL MANAGER,
5. SENIOR OPERATIONS MANAGER,
6. SENIOR DIVISIONAL MANAGER,
7. UNION OF INDIA, REPRESENTED BY
For Petitioner :SRI.BRIJESH MOHAN
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :15/02/2008
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
------------------------------------------
W.A.No.370 of 2008
------------------------------------------
Dated, this the 15th day of February, 2008
JUDGMENT
K.M.Joseph, J.
We have already decided the issue raised in this appeal by our
judgment rendered on 5th February, 2008 in W.A.No.150 of 2008 and
connected cases. The facts in this case are similar to the facts in the said
cases. We do not find any reason to take a different view in this matter.
Accordingly, following the said decision, this writ appeal is also
dismissed.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
vns