IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28134 of 2009(J)
1. RAJENDRAN NAIR,S/O.KRISHNAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT LABOUR OFFICER,KOLLAM.
3. THE JOINT REGISTRAR,
4. REGISTRAR OF CO-OPERATIVE SOCIETIES,
5. THE PRESIDENT,
For Petitioner :SRI.V.V.SURESH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/12/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 28134 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 15th December, 2009.
J U D G M E N T
The petitioner has filed this writ petition for implementation of
Ext. P2 award of the Labour Court, Kollam, whereby the 5th
respondent was directed to reinstate the petitioner in service. That
award was confirmed by Ext. P3 judgment of this Court and by Ext.
P4 judgment of the Division Bench in appeal. The petitioner’s
grievance is that despite the same, the petitioner is not being
reinstated.
Today, when the matter was taken up, it was submitted by the
5th respondent that the petitioner has been reinstated in service in
accordance with Ext. P2 award. This is recorded and the writ petition
is closed.
Sd/- S. Siri Jagan, Judge.
Tds/
[true copy]
P.S to Judge.