High Court Kerala High Court

K.Unnikrishnan vs Perumanna Grama Panchayath on 28 January, 2009

Kerala High Court
K.Unnikrishnan vs Perumanna Grama Panchayath on 28 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24621 of 2008(F)


1. K.UNNIKRISHNAN, KATTAKALATHINMEL HOUSE
                      ...  Petitioner

                        Vs



1. PERUMANNA GRAMA PANCHAYATH
                       ...       Respondent

2. PRESIDENT, PERUMANNA GRAMA PANCHAYATH

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  :SRI.P.V.KUNHIKRISHNAN

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :28/01/2009

 O R D E R
                         T.R. Ramachandran Nair, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                          W.P.(C). No.24621/2008-F
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  Dated this the 28th day of January, 2009

                             J U D G M E N T

The petitioner has approached this Court aggrieved by Ext.P1

order by which he has been divested of his duties as ‘manal writer’. The said

proceedings were issued by the second respondent. Against Ext.P1, the

petitioner has filed Ext.P2 objection. The petitioner has sought for

appropriate direction to reinstate him in duties which were being performed

by him as manal writer.

2. It is submitted by the learned counsel appearing for the

petitioner that already hearing has been conducted and the matter is kept

pending because of the pendency of this writ petition. Therefore, there will

be a direction to the first and second respondents to pass appropriate orders

on Ext.P2 within a period of three weeks from the date of receipt of the

copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms