High Court Kerala High Court

M.Kuthubdeen vs State Of Kerala on 22 July, 2009

Kerala High Court
M.Kuthubdeen vs State Of Kerala on 22 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23625 of 2005(K)


1. M.KUTHUBDEEN, SPECIALIST(SOIL SCINCE),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT, PLANNING

3. LAND USE COMMISSIONER, KERALA STATE

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :22/07/2009

 O R D E R
                 V.K.MOHANAN, J.
        ----------------------------------------
             WPC. No. 23625 OF 2005
        ----------------------------------------
        Dated, the 22nd day of July, 2009

                      JUDGMENT

The petitioner who is working as Specialist

(Soil Science) in the Kerala State Land Use Board,

approached this Court with a prayer to quash Ext.P7

and also prayed for the issuance of a writ of

mandamus or other appropriate writ direction or

order directing the respondents to allow the

petitioner to continue in the service of the 3rd

respondent.

2. On behalf of the Ist respondent, a

statement is seen filed in the writ petition wherein

it is stated that the Government has issued

Annexure R2 order by which, among six persons,

the request of the petitioner has been considered

and decided to permanently absorb in the service

of the Kerala State Land Use Board as Specialist

Soil Science.

WPC 23625/05
-:2:-

3. In the light of the above facts, the petitioner’s

grievance seems to be redressed and no further order is

required in this writ petition and accordingly the same is

closed.

V.K.MOHANAN, JUDGE

kvm/-

WPC 23625/05
-:3:-

V.K.MOHANAN, J.

O.P.No.

JUDGMENT

Dated:..