High Court Kerala High Court

Sanil Kumar vs State Of Kerala on 14 November, 2007

Kerala High Court
Sanil Kumar vs State Of Kerala on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33612 of 2007(B)


1. SANIL KUMAR, S/O.KUMARAN,
                      ...  Petitioner
2. GEETHA.V.R., W/O.SUNIL KUMAR,
3. SOORAJ.K.S., S/O.SREEDHARAN,

                        Vs



1. STATE OF KERALA, REP. BY PRINCIPAL
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATH,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :14/11/2007

 O R D E R
                              V.GIRI,J.
                        -------------------------
                  W.P ( C) No. 33612 of 2007
                       --------------------------
             Dated this the 14th November, 2007

                         J U D G M E N T

Petitioners who are now working as U.D Clerks aspire for

postings in their home districts. Petitioners contend that

guidelines have been violated in as much as their juniors have

been posted in their home district.

After having heard the learned counsel for the petitioner

and the learned Government Pleader, this writ petition is

disposed of directing the 1st respondent to look into Exhibit-P7,

P8 and P9 and take a decision thereon, within two months from

the date of receipt of a copy of this judgment. If the petitioners

claims are found to be acceptable, suitable remedial action must

be taken by the 1st respondent and in that regard, if any person

is affected, he shall also be given notice. Petitioner shall

produce a copy of this judgment along with a copy of the writ

petition before the 1st respondent, for compliance.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007