High Court Kerala High Court

Dinesan K vs State Of Kerala Represented By The on 3 April, 2007

Kerala High Court
Dinesan K vs State Of Kerala Represented By The on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11238 of 2007(K)


1. DINESAN K,MECHANIC,OFFICE OF THE
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF AGRICULTURE,

3. THE PRINCIPAL AGRICULTURAL OFFICER,

4. P.B.SANTHOSH,STORE-IN-CARGE,

5. P.L.MAJU,MECHANIC,

6. A.DAMODARAN,MECHANIC,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :03/04/2007

 O R D E R
               THOTTATHIL B.RADHAKRISHNAN, J.

                      -------------------------------------------

                        W.P(C).No.11238 OF 2007

                      -------------------------------------------

                  Dated this the 3rd  day of April, 2007




                                  JUDGMENT

In view of Ext.P21, without expressing anything on merits,

this writ petition is disposed of directing that Ext.P23 objections

to the provisional seniority list shall be taken up, considered and

a decision rendered by the official respondents at the earliest.

Let that be done after affording the petitioner an opportunity of

being heard. All other persons, likely to be adversely affected by

any decision of the Government, shall also be heard.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.