IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29827 of 2005(A)
1. SHYLESH. K., CHANDRIKA SADANAM,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY
... Respondent
2. COCHIN PORT TRUST REPRESENTED BY ITS
3. THE DEPUTY CONSERVATOR,
4. THE REGIONAL LABOUR COMMISSIONER
For Petitioner :SRI.P.K.MADHUSOODANAN
For Respondent :SRI.ANTONY DOMINIC
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :16/02/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
======================
W.P.(C) No.29827 of 2005
======================
Dated, this the 16th day of February, 2009
J U D G M E N T
This writ petition was filed by the petitioner for a
direction declaring that he is entitled to join duty in the
Cochin Port Trust as Fireman pursuant to Exhibit P1 order
of appointment and for consequential relief.
2. The learned counsel for the additional fifth
respondent points out that the appointment of the petitioner
was subjected to challenge stating that the petitioner was
not actually entitled to be considered for the selection and
appointment and that an industrial dispute had already
been raised. It is further stated that the proceedings were
initiated but on its failure, the matter was left there and was
not subjected to challenge.
3. During the pendency of the writ petition, an
interim order was passed by this Court, whereby the
second and third respondents were directed to permit the
W.P.(C) No.29827/2005 -:2:-
petitioner to join duty as Fireman provisionally. It is
submitted that the petitioner promptly reported for duty on
19-12-2005 and is continuing as such. The learned counsel
appearing on either side have stated that the matter has
become final and nothing survives in this writ petition to be
adjudicated by this Court, but for making the interim order
absolute.
In the above circumstances, the direction given
vide the interim order dated 16-12-2005 is made absolute
and the writ petition is treated as closed. Parties shall bear
the costs.
P.R.RAMACHANDRA MENON,
JUDGE.
skr