IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22349 of 2008(I)
1. A. SHAHUL HAMEED,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. THE DIRECTOR OF PANCHAYATHS,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :24/07/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.22349 of 2008
--------------------------
Dated this the 24th July, 2008
J U D G M E N T
Aggrieved by Exhibit-P3 draft seniority list of
Special Grade Secretary for the period from
13.12.2001 to 18.12.2007, petitioner has preferred
his objections as per Exhibit-P5 before the Director
of Panchayats, which is pending consideration. He
apprehends that Exhibit-P3 may be finalised without
considering his objections.
Having heard the counsel on both sides, the
writ petition is disposed of directing the 2nd
respondent to consider Exhibit-P5 objections also
before finalisation of Exhibit-P3, if it is not already
finalised as on date. Personal hearing shall be
afforded to the petitioner before orders are passed
by the 2nd respondent.
(V.GIRI, JUDGE)
ma