High Court Kerala High Court

P. Vidyadharan vs State Of Kerala on 18 December, 2008

Kerala High Court
P. Vidyadharan vs State Of Kerala on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24159 of 2005(A)


1. P. VIDYADHARAN, FIRST GRADE DRAFTSMAN,
                      ...  Petitioner

                        Vs



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

2. THE CHIEF ENGINEER (GENERAL &

3. E.K. HYDRU, ASSISTANT ENGINEER,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/12/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.24159 of 2005
              ----------------------------------------------
                 Dated 18th December, 2008.

                          J U D G M E N T

Challenge is on Ext.P1 Government Order. The main

contention of the petitioner is that the issue regarding absorption

of Assistant Engineers is subject matter of W.A.No.2005/03 and

hence Ext.P1 order fixing the quota for absorption should not have

been issued by the Government. Be that as it may, since Ext.P1

has been operated, it is made clear that it will be open to the

petitioner to approach the Government for appropriate

modification of the order, if required, after the disposal of the writ

appeal referred to above.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.24159 of 2005

———————————————-

J U D G M E N T

Dated 18th December, 2008.