High Court Kerala High Court

Kamco Employees’ Federation … vs State Of Kerala Represented By on 23 November, 2009

Kerala High Court
Kamco Employees’ Federation … vs State Of Kerala Represented By on 23 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 23334 of 2002(C)


1. KAMCO EMPLOYEES' FEDERATION (AITUC)
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. KERALA AGRO MACHINERY CORPORATION

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  :SRI.A.M.SHAFFIQUE

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/11/2009

 O R D E R
                              S.SIRI JAGAN,J.
                               ---------------------
                           O.P.NO.23334 OF 2002
                           ------------------------------
                     Dated this the 23rd November, 2009

                                 JUDGMENT

The petitioner has filed this writ petition seeking implementation of

Ext.P4. A counter affidavit has been filed stating that Ext.P4 has been

withdrawn with retrospective effect by Ext.R2(a). The petitioner therefore

seeks permission to withdraw the writ petition without prejudice to the

right of the petitioner to challenge Ext.R2(a) in appropriate proceedings.

2. Permission is granted and writ petition is dismissed with as

withdrawn with liberty to challenge Ext.R2(a), if the petitioner is advised

to do so. I also record the averment of the counsel for the respondents that

subsequent to the same, a settlement was also entered into between the

parties, correctness of which is disputed by the counsel for the petitioner.

S.SIRI JAGAN, JUDGE

mns