IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1473 of 2010()
1. ARUN P.V.UTHAMAN, 'DAFFODILS'
... Petitioner
Vs
1. P.R.ASWANI RAJ, PHYSIOTHERAPIST,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
3. THE DIRECTOR OF YOUTH SPORTS
For Petitioner :SMT.SREEDEVI KYLASANATH
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :02/09/2010
O R D E R
C .N. RAMACHANDRAN NAIR, &
K. SURENDRA MOHAN, JJ.
--------------------------------------------
W.A. No. 1473 of 2010
--------------------------------------------
Dated this the 2nd day of September, 2010
JUDGMENT
Ramachandran Nair, J.
Heard counsel for the appellant. We do not find any merit in the
Writ Appeal because the learned single Judge has only directed
consideration of regularisation of a person who has served the
organisation for more than 12 years and whose appointment is not
illegal but was only irregular. The judgment is rendered based on
direction issued by the Supreme Court in a similar situation.
Consequently we see no merit in the Writ Appeal and the same is
dismissed.
(C.N.RAMACHANDRAN NAIR)
Judge.
(K. SURENDRA MOHAN)
Judge.
kk
2