IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7256 of 2007(L)
1. K.T.SURESH,
... Petitioner
Vs
1. DISTRICT LABOUR OFFICER,
... Respondent
2. CHAIRMAN,
3. STEEL AUTHORITY OF INDIA LTD.,
For Petitioner :SRI.V.G.SANKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :05/03/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J
-------------------------------------------
W.P(C).No.7256 OF 2007
-------------------------------------------
Dated this the 5th day of March, 2007
JUDGMENT
Having heard learned counsel for the petitioner, learned
Government Pleader for the first respondent and Standing
Counsel for the second respondent, this writ petition is disposed
of, without expressing anything on merits, directing that Ext.P4
shall gain attention of respondents 1 and 2 and appropriate
action therein, if called for, shall follow within a period of three
weeks, in the light of Ext.P2. Needless to say any person
entitled to be heard shall be heard while a decision is taken as
aforesaid.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.