IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13697 of 2004(E)
1. REGIONAL SPORTS CENTRE,
... Petitioner
Vs
1. P.SUBRAMANIAN, THUNDIPARAMBIL HOUSE,
... Respondent
2. INDUSTRIAL TRIBUNAL, ALAPPUZHA.
For Petitioner :SRI.ANTONY DOMINIC
For Respondent :SRI.JOLLY JOHN
The Hon'ble MR. Justice K.NARAYANA KURUP (RETD.Ag.CHIEF JUSTICE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
Dated :17/11/2008
O R D E R
JUSTICE K.NARAYANA KURUP
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD.DISTRICT JUDGE)
================================
W.P.(C).No.13697 of 2004
================================
Dated this the 17th day of November, 2008
AWARD
Parties have agreed to settle the dispute by the
management paying to the workman a sum of Rs.70,000/-
(Rupees seventy thousand only) in full and final settlement of all
claims, as expeditiously as possible, at any rate, not later than
one month from today, failing which the amount will carry
interest at the rate of 12% per annum. In the event of the
amount being paid, the award of the Industrial Tribunal will
remain set aside and as sequel the accused will remain
discharged in S.T.406/04 before the JFCM, Ernakulam.
The writ petition is settled as above.
K.NARAYANA KURUP
(RETD.JUDGE, HIGH COURT OF KERALA)
K.J.THOMAS STANLEY
(RETD.DISTRICT JUDGE)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WP(C).No. 33984 of 2006(U)
#1. P.M.NEELAKANDAN NAMBOOTHIRI,
… Petitioner
Vs
$1. DEPUTY TAHSILDAR (REVENUE RECOVERY),
… Respondent
2. KERALA STATE ELECTRICITY BOARD,
3. EXECUTIVE ENGINEER,
4. ASSISTANT EXECUTIVE ENGINEER,
5. BALAKRISHNAN @ BALAN,
! For Petitioner :SRI.RAJESH SIVARAMANKUTTY
^ For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
*Coram
The Hon’ble MR. Justice KURIAN JOSEPH
The Hon’ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
% Dated :18/11/2008
: O R D E R
JUSTICE KURIAN JOSEPH
(JUDGE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD.DISTRICT JUDGE)
===============================
W.P.(C).No.33984 of 2006
===============================
Dated this the 18th day of November, 2008
AWARD
The Assistant Engineer representing K.S.E.B and counsel
for the petitioner are present. A statement has been filed by the
K.S.E.B to the effect that the issue has already been settled and
no more action is required in the matter. Hence, the writ
petition is closed as settled.
KURIAN JOSEPH
(JUDGE, HIGH COURT OF KERALA)
K.J.THOMAS STANLEY
(RETD.DISTRICT JUDGE)
dvs