Kerala High Court
K.P.Sheela vs Kerala Transport Development … on 2 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25211 of 2004(B)
1. K.P.SHEELA,AGED 30 YEARS,L.D.CLARK
... Petitioner
Vs
1. KERALA TRANSPORT DEVELOPMENT FINANCE
... Respondent
2. STATE OF KERALA REP. BY TRANSPORT
3. KERALA TRANSPORT DEVELOPMENT FINANCE
For Petitioner :SRI.MANJERI SUNDERRAJ
For Respondent :SRI.D.KISHORE
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/04/2007
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.25211 OF 2004
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of April 2007
JUDGMENT
In the matter of alleged termination of a daily waged
employee, this court on 23.8.2004 passed the following order:
“The petitioner shall not be replaced by another
daily waged employee.”
This writ petition is disposed of in terms of the said
order.
KURIAN JOSEPH, JUDGE
jes