IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 471 of 2008()
1. M/S.JNANODAYAM SABHA, EDAKOCHI,
... Petitioner
Vs
1. THE INDUSTRIAL TRIBUNAL,
... Respondent
2. P.P.NISHA, PEEDIAKKAPARAMBIL HOUSE,
3. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.SHAJI P.CHALY
For Respondent :SRI.A.JAYASANKAR
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :11/06/2010
O R D E R
A.K. Basheer & P.Q. Barkath Ali, JJ.
– – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.A. No. 471 of 2008
– – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 11th day of June, 2010
Judgment
Basheer, J:
When this case came up for consideration on March 24,
2010 it was submitted by learned counsel on either side that the
matter has been compromised between the parties. The
compromise petition dated March 18, 2010 was in fact filed by the
parties indicating the terms of settlement, one of which was that the
appellant would pay Rs.2,50,000/- to respondent No.2 towards full
and final settlement of the claim in ID.No.25 of 2000 on the file
of the Industrial Tribunal, Alappuzha. In the compromise petition
it was further stated that a sum of Rs.75,000/- had already been
paid to respondent No.2 on March 6, 2010 and a further sum of
Rs.1,25,000/- would be paid by the appellant in two instalments of
Rs.50,000/- and 75,000/-, respectively on April 30 and May 31,
2010. It was further agreed that the amount of Rs.50,000/- lying in
deposit before the Industrial Tribunal Alappuzha will be permitted
to be withdrawn by respondent No.2.
2. Today when the case is taken up for further
consideration, learned counsel for the parties submit that the
WA.471/2008 2
amounts which were agreed to be paid by the appellant had already
been paid. What remains is only a sum of Rs.50,000/- which is
now lying in deposit before the Tribunal.
3. Learned counsel for the appellant submits that the
appellant has no objection in allowing respondent No.2 to
withdraw the same from the Tribunal. The above submission is
recorded.
4. The compromise petition is taken on record. It shall
form part of this judgment. The Industrial Tribunal shall release
the amount of Rs.50,000/- now lying in deposit, to respondent
No.2.
The Writ Appeal is closed.
A.K. Basheer
Judge.
P.Q. Barkath Ali
Judge.
an.