Kerala High Court
Titanium General Labour Union vs State Of Kerala on 2 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 31640 of 2002(N)
1. TITANIUM GENERAL LABOUR UNION,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. TRAVANCORE TITANIUM PRODUCTS LIMITED
For Petitioner :SRI.S.RAMESH BABU
For Respondent :SRI.B.S.KRISHNAN (SR.)
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/01/2009
O R D E R
S.SIRI JAGAN, J.
==================
O.P.Nos.31640/2002 & 9192/2003
==================
Dated this the 2nd day of January, 2009
J U D G M E N T
Learned counsel for the petitioner submits that these
original petitions have been filed seeking restoration of certain
benefits which were withdrawn and subsequently, during the
pendency of the original petitions, the same were restored.
Therefore, the counsel for the petitioner submits that at present
no further orders are necessary in these original petitions.
Accordingly, these original petitions are closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2
S.SIRI JAGAN, J.
===============
O.P.Nos.31640/2002-N
& 9192/2003-T
===============
J U D G M E N T
2nd January, 2009