Kerala High Court
P.M.Kuriakose vs The Deputy Tahsildar on 3 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28742 of 2007(V)
1. P.M.KURIAKOSE,AGED 78 YEARS,
... Petitioner
Vs
1. THE DEPUTY TAHSILDAR,
... Respondent
2. SMT.P.T.AMMINI, THANNIKKATTU HOUSE,
3. THE DISTRICT LABOUR OFFICER,KOTTAYAM.
4. THE LABOUR COURT ERNAKULAM.
For Petitioner :SRI.P.GOPINATH
For Respondent :SRI.K.P.JUSTINE
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/03/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.28742 OF 2007
------------------------
Dated this the 3rd day of March, 2009.
JUDGMENT
Both sides submits that the dispute arising out of Ext.P2
order passed by the Labour Court, Ernakulam in I.D.N.4/94
has been settled as per the terms incorporated in Ext.R1(a).
In view of this, the writ Petition is disposed of quashing
Exts.P2 and directing that the parties will be regulated by the
terms as indicated in Ext.R1(a).
(ANTONY DOMINIC)
JUDGE
vi/