High Court Kerala High Court

Kerala State Videsh Madya … vs The Kerala State Beverage … on 19 November, 2008

Kerala High Court
Kerala State Videsh Madya … vs The Kerala State Beverage … on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34086 of 2008(G)


1. KERALA STATE VIDESH MADYA VYAVASAYA
                      ...  Petitioner

                        Vs



1. THE KERALA STATE BEVERAGE CORPORATION
                       ...       Respondent

2. THE KERALA STATE BEVERAGES

                For Petitioner  :SRI.KOSHY GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :19/11/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).34086/2008
                     --------------------
      Dated this the 19th day of November, 2008

                      JUDGMENT

The issue raised in the writ petition is covered by

Ext.P5 judgment of this Court in Writ petition

No.29351/2008.

In the result, after having heard learned counsel

for the petitioner and learned Standing Counsel for the

Corporation, writ petition is disposed of declaring that

the directions issued in Ext.P5 judgment are applicable

to the case of the workmen who are members of the

petitioner-Union and whose names are reportedly

included in the annexure to Ext.P3 Claim petition filed

by the petitioner-Union in I.D.No.10/2007 pending

before the Industrial Tribunal, Kollam.

V.GIRI,
Judge

mrcs