High Court Kerala High Court

Salim vs Sajeena on 11 December, 2009

Kerala High Court
Salim vs Sajeena on 11 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38123 of 2008(L)


1. SALIM, S/O. MAJEED,
                      ...  Petitioner

                        Vs



1. SAJEENA, D/O. ABIDA BEEVI,
                       ...       Respondent

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  :SRI.RASHEED C.NOORANAD


 Dated :11/12/2009

 O R D E R
               JUSTICE T.K.CHANDRASEKHARA DAS
                (RETD. JUDGE, HIGH COURT OF KERALA)
                                  &
                      SRI.K.J.THOMAS STANLEY
                      (RETD. DISTRICT JUDGE)
           ===========================
                      W.P(C) No.38123 OF 2008
           ===========================
           Dated this the 11th day of December 2009

                             A W A R D

     The counsel for the petitioner submits that the matter has

been settled and he is withdrawing the petition.

     The writ petition is closed as withdrawn.




                             T.K.CHANDRASEKHARA DAS
                             (RETD. JUDGE, HIGH COURT OF KERALA)



                                K.J.THOMAS STANLEY
                                (RETD. DISTRICT JUDGE)


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C).No. 239 of 2007(C)


#1. P.R.ZEENATH, W/O.ABDULKHADER,
                      ...  Petitioner

                        Vs



$1. THE PRESIDENT,
                       ...       Respondent

2. THE LABOUR COURT, ERNAKULAM.

!                For Petitioner  :SRI.P.V.BABY

^                For Respondent  :SRI.A.V.XAVIER

*Coram

% Dated :11/12/2009

: O R D E R

JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
===========================
W.P(C) NOs.239 OF 2007 & 6630 OF 2007
===========================
Dated this the 11th day of December 2009

A W A R D

Counsel Sri.Baby P.V, appearing for the workmen is present,

Sri.Abdul Salam, the Director of the Elookkara Co-operative Society

and Sri.Sakkir, in-charge of the Society are also present. They have

reported that the matter has been settled between the parties.

According to the settlement, it was agreed that the Society shall pay

a sum of Rs.1,50,000/- in full and final settlement of her claim, on

or before 23.12.2009. The parties also agreed that by virtue of the

settlement, these writ petitions are treated as closed. Accordingly

the award is passed in the above terms.

T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)

K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)