IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26585 of 2008(M)
1. THE GENERAL SECRETARY, KERALA VYAPARI
... Petitioner
2. THE PRESIDENT, KERALA VYAPARI
Vs
1. MR.PAULSON, S/O. VAREETH, MADATHINGAL
... Respondent
2. THE INDUSTRIAL TRIBUNAL,
3. DISTRICT LABOUR OFFICER,
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent :SRI.T.A.RAJAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/01/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 26585 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 16th January, 2009.
J U D G M E N T
Both the petitioners as well as the 1st respondent agree before
me that the issue involved in I.D.No. 29/2005, Ext. P4 award in which
is under challenge in this writ petition, can be settled by the 1st
respondent accepting an amount of Rs.45,000/- in full and final
settlement of all his claims against the petitioners. This settlement is
recorded and the writ petition is disposed of in terms of that
settlement. I make it clear that hereafter, the parties would be
governed by that settlement instead of Ext. P4 award. The amount as
above shall be paid by the petitioners to the 1st respondent within two
months from today.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.