P.Michael vs Most Rev.Dr.Stanley Roman on 20 January, 2011

0
56
Kerala High Court
P.Michael vs Most Rev.Dr.Stanley Roman on 20 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(LC).No. 202 of 2011(O)


1. P.MICHAEL, MIDHUNCY HOUSE,
                      ...  Petitioner

                        Vs



1. MOST REV.DR.STANLEY ROMAN,
                       ...       Respondent

2. VERY REV.MSGR.FERDINAND PETER,

3. LABOUR COURT, KOLLAM-691 001.

                For Petitioner  :SRI.K.SUBASH CHANDRA BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :20/01/2011

 O R D E R
                         P.N. RAVINDRAN, J.
                      -------------------------------
                      O.P.(LC) No.202 of 2011
                      -------------------------------
            Dated this the 20th day of January, 2011

                            J U D G M E N T

Sri.K.Subashchandra Bose, the learned counsel appearing

for the petitioner seeks permission to withdraw the writ petition

reserving liberty with the petitioner to challenge the finding of the

Enquiry Officer and the Preliminary Award passed by the Labour Court,

if the petitioner is aggrieved by the final award passed by the Labour

Court. Leave granted as prayed and the writ petition is dismissed as

withdrawn.

P.N. RAVINDRAN,
JUDGE.

nj.

LEAVE A REPLY

Please enter your comment!
Please enter your name here