Kerala High Court
T.K.Surendran vs State Of Kerala on 4 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 31621 of 1999(M)
1. T.K.SURENDRAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.DINESH R.SHENOY
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/01/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
Original Petition No. 31621 of 1999
----------------------------------------------
Dated 4th January, 2008.
J U D G M E N T
In the matter of seniority, in case the petitioner has
still any grievance left, he may approach the Government, in
which case, the matter will be duly considered by the
Government, with notice to the petitioner, within another four
months.
The writ petition is disposed of as above.
C.M.P.No.53821/99 : Dismissed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
Original Petition No.31621 of 1999
———————————————-
J U D G M E N T
Dated 4th January, 2008.