IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20554 of 2008(V)
1. M.K.DHANARAJ, 51/05, (FORMER
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE MANAGING DIRECTOR, THE KERALA
3. THE MANAGER, SPICES SECTION HEAD OFFICE,
4. THE REGISTRAR OF CO-OPERATIVE SOCIETY,
For Petitioner :SRI.M.RAMASWAMY PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :14/07/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
WP(C).No.20554 of 2008-V
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 14th day of July, 2008.
JUDGMENT
The petitioner is claiming that he is entitled to
regularization of services on account of his
different engagements as Watchman of the
Bodinayackanur Office of the second respondent,
an apex co-operative society. Though this Court
had directed consideration of his representation,
the Managing Director of the second respondent
has issued Ext.P5 rejecting the petitioner’s
request for regularization giving reasons for
such refusal. The issue in hand raises mixed
questions of facts and law and still further, it
is an issue for the resolution of which the
petitioner has adequate alternate remedies. The
writ petition is hence dismissed without
prejudice to such rights.
THOTTATHIL B. RADHAKRISHNAN,
Sha/140708 JUDGE.