Kerala High Court
P.K.Chandramohan vs State Of Kerala on 18 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 985 of 2007()
1. P.K.CHANDRAMOHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE MANAGER,
For Petitioner :SRI.PAULSON C.VARGHESE
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :18/10/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
...................................................................................
R.P. No. 985 OF 2007
IN W.A.NO. 1942 OF 2007
...................................................................................
Dated this the 18th October , 2007
O R D E R
H.L. Dattu, C.J.:
We do not see any good grounds to interfere with the earlier order
passed by us. Therefore, the Review Petition requires to be rejected and it is
rejected.
2. The Labour Court shall decide the reference referred to it by the
State Government, without being influenced by any one of the observations
made by any one of the courts.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
lk