IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13526 of 2005(I)
1. SURENDRAN NAIR, S/O. VISWANATHA PILLAI
... Petitioner
Vs
1. REGIONAL JOINT LABOUR COMMISSIONER,
... Respondent
2. THE DISTRICT LABOUR OFFICER,
3. THE CONVENOR, INTUC,
4. THE CONVENOR, CITU,
5. THE CONVENOR, B.M.S., KUTTICHAL UNIT,
6. T. ASHOKAN, CONVENOR, U.T.U.C. (B)
7. SASI, CONVENOR, I.N.T.U.C.,
For Petitioner :SRI.R.T.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.13526 OF 2005
---------------------------------------
Dated this the 1st day of September, 2008.
J U D G M E N T
Challenge is on Exhibit P7 order passed by the first
respondent. The main contention is that first respondent has not
considered Exhibits P2 to P5. If that be so, petitioner may point
out the same before the first respondent himself, in which case,
the first respondent will consider those aspects also,
expeditiously. Petitioner will produce a copy of this judgment
along with copy of the writ petition before the first respondent
and he will also serve a copy each on the contesting respondents.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 13526 OF 2005
J U D G M E N T
01.09.2008