IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22238 of 2008(V)
1. LISIE HOSPITAL, ERNAKLAM, COCHIN -18,
... Petitioner
Vs
1. SANTHA K.K., W/O I.V.RAJAN,
... Respondent
2. LABOUR COURT, ERNAKULAM.
For Petitioner :SRI.A.V.XAVIER
For Respondent :SRI.PAULSON C.VARGHESE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :16/03/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO.22238 OF 2008
............................................
DATED THIS THE 16TH DAY OF MARCH, 2010
JUDGMENT
The counsel for the petitioner submits that the subject matter of
the above writ petition has been settled. He has also produced copy of
the joint statement filed by the parties to the writ petition dated
3.2.2010. The joint statement shows that the disputes involved in the
above writ petition have been settled among the parties and that the
amount due to the first respondent has also been paid by cheque.
However, the joint statement has not yet reached this court. Since the
counsel for the petitioner submits that the matter has been
compromised, and that the above writ petition can be disposed of
accordingly, I dispose of this writ petition recording the submission of
the counsel that the subject matter of the dispute has been settled
among the parties and that the amounts due to the first respondent has
already been paid.
K.SURENDRA MOHAN, JUDGE
lgk
2