Kerala High Court
The Kerala Motor Transport … vs State Of Kerala on 17 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18178 of 2007(L)
1. THE KERALA MOTOR TRANSPORT WORKERS
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE REGISTRAR OF TRADE UNIONS,
3. THE ASSISTANT LABOUR OFFICER,
4. THE KERALA MOTOR BOARD STAFF ASSOCIATION
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :17/12/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.18178 OF 2007
---------------------------------------
Dated this the 17th day of December, 2008.
J U D G M E N T
In the matter of registration of Trade Union, in view of the
intervening developments, in case the petitioner has still any
grievance left, petitioner may pursue the same in appropriate
proceedings.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No.18178 OF 2007
J U D G M E N T
17.12.2008