Kerala High Court
The Keerampara Service … vs Bessy Kuriakose on 9 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 924 of 2008(I)
1. THE KEERAMPARA SERVICE CO-OPERATIVE
... Petitioner
Vs
1. BESSY KURIAKOSE,
... Respondent
2. THE LABOUR COURT, ERNAKULAM.
For Petitioner :SRI.P.V.BABY
For Respondent :DR.GEORGE ABRAHAM
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/06/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.924 of 2008
==================
Dated this the 9th day of June, 2008
J U D G M E N T
The learned counsel for the petitioner submits that the
petitioner is prepared to reinstate the 1st respondent in service
without any service benefits. This is acceptable to the 1st
respondent also. In the above circumstances, this writ petition is
disposed of recording the above consensus and declaring that the
parties shall be governed by the above settlement instead of
Ext.P5 award.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2