Kerala High Court
Sr.Pavana vs C.K.Antony on 10 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33296 of 2006(L)
1. SR.PAVANA, AGED 42,
... Petitioner
2. ST.MARY'S CONVENT, MARKET ROAD,
Vs
1. C.K.ANTONY,
... Respondent
2. SUNNY MARETH, HOUSE NO.37/1006,
3. THE DEPUTY TAHSILDAR (RR),
4. STATE OF KERALA,
5. THE COMMISSIONER FOR WORKMEN'S
For Petitioner :SRI.JOHNSON MANAYANI
For Respondent :SRI.T.K.RADHAKRISHNAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :10/01/2007
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------
W.P. (C) NO. 33296 OF 2006
---------------------
Dated this the 10th day of January, 2007
J U D G M E N T
Since the learned counsel appearing for the 1st respondent
submitted that the full arrears are received by the 1st respondent
directly from the petitioner, there will be a direction to the 3rd
respondent to return the file to the 5th respondent for closing the
matter. The writ petition is disposed of as above.
C.N. RAMACHANDRAN NAIR,
JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.
JUDGMENT
21st DECEMBER, 2006