IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1934 of 2005()
1. THE REGIONAL DIRECTOR,
... Petitioner
Vs
1. KERALA CIVIL AERODROME GENERAL WORKERS
... Respondent
2. UNION OF INDIA, REPRESENTED BY THE
3. AIRPORT AUTHORITY OF INDIA,
4. THE AIRPORT DIRECTOR, NATIONAL AIR
5. M/S.KARNATAKA COMMERCIAL AND INDUSTRIAL
6. CIVIL AVIATION GENERAL WORKERS
7. THE ASST. LABOUR COMMISSIONER (CENTRAL)
8. ASSISTANT COMMANDER, C.I.S.F.,
9. ASST. COMMISSIONER OF SECURITY,
For Petitioner :SRI.ANIL D. NAIR
For Respondent :SRI.SUMAN CHAKRAVARTHY
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :09/07/2008
O R D E R
H.L. DATTU, C.J. & A.K. BASHEER, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.A.No. 1934 of 2005
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 9th day of July, 2008
Judgment
H.L. Dattu, C. J:
In our view, as on today, the relief sought for by the appellant in this writ
appeal does not survive for consideration and decision. Therefore the writ appeal
is disposed of as having become unnecessary.
Ordered accordingly.
H.L. DATTU
Chief Justice
A.K. BASHEER
Judge
an.