High Court Kerala High Court

Secretary vs Labour Court on 27 February, 2008

Kerala High Court
Secretary vs Labour Court on 27 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 16508 of 2000(M)



1. SECRETARY, SWANTHRA THOZHILALI UNION
                      ...  Petitioner

                        Vs

1. LABOUR COURT, ERNAKULAM
                       ...       Respondent

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.H.B.SHENOY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/02/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                    O.P.No.16508 OF 2000
              ----------------------------------------
              Dated this the 27th day of February, 2008

                           JUDGMENT

The petitioners are the Unions in I.D. No.87/93 on the files

of Labour Court, Ernakulam. They are challenging Ext.P1 award

passed by the Labour Court in that industrial dispute. When the

matter was taken up for hearing today, the learned counsel for

the management produced for my perusal a settlement dated

16.1.2002 in which the petitioner Unions were also parties,

whereby a conciliation settlement was arrived at in terms of

Ext.P1 award. That being so, the original petition need not be

considered on merits and the same is disposed of in terms of the

settlement dated 16.1.2002, a copy of which supplied by the

counsel for the management shall form part of the records.

S. SIRI JAGAN, JUDGE

Acd