IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1101 of 2008()
1. M/S.DHANALAKSHMI BANK LTD., REG OFFICE,
... Petitioner
Vs
1. SMT.LAKSHMI, D/O BHAT, AGED 62,
... Respondent
2. LABOUR COURT (CENTRAL) ERNAKULAM.
For Petitioner :SRI.S.RADHAKRISHNAN
For Respondent :SRI.H.B.SHENOY
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :29/09/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.Nos. 1101 and 1102 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of September, 2009
JUDGMENT
S.R.Bannurmath, C.J.
After arguing for some time, learned counsel for the
parties indicated that they want to settle the matter and
accordingly a joint statement is filed by the learned counsel
for the appellant and contesting respondent No.1. The joint
statement is made part of the judgment. In terms of the
statement, full and final settlement of the entire dues is
reported by respondent No.1.
The Writ Appeals stand disposed of as settled in terms
of the joint statement.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb
WA No.
-:2:-