IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2520 of 2007()
1. SHRIRAM TRANSPORT FINANCE CO.LIMITED,
... Petitioner
Vs
1. THE ASSISTANT LABOUR OFFICER,
... Respondent
2. DEPUTY LABOUR COMMISSIONER, KOZHIKODE.
3. GAYATHRI, W/O.MANOJ KUMAR,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :23/10/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
...................................................................................
W.A. No. 2520 OF 2007
...................................................................................
Dated this the 23rd October, 2007
J U D G M E N T
H.L. Dattu, C.J.:
After arguing the matter for quite sometime, the learned counsel, Shri
Philip T. Varghese seeks leave of the court to withdraw the Writ Appeal.
2. Taking note of the submission made by the learned counsel,
permission sought for is granted.
3. Liberty is reserved to the appellant, if it so desires, to make an
appropriate application before the learned single Judge. If and when such an
application is filed, the learned single Judge is requested to consider the same
in accordance with law.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
lk