Kerala High Court
Binun Vaheed vs State Of Kerala on 26 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28526 of 2007(U)
1. BINUN VAHEED, JUNIOR SUPERINTENDENT,
... Petitioner
2. V.X.RUBENS, JUNIOR SUPERINTENDENT,
3. K.J.JOY, JUNIOR SUPERINTENDENT,
4. P.G.PRAKASH,
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PANCHAYATS,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :26/09/2007
O R D E R
V.GIRI,J.
-----------------------------------------
W.P.(C) No. 28526 of 2007
-----------------------------------------
Dated this the 26th day of September, 2007
JUDGMENT
Aggrieved by the final seniority list published along with Ext.P2, the
petitioners have preferred Ext.P3 appeal/representation under Rule 27B of
the KS&SSR before the Government.
2. After hearing the learned counsel for the petitioners as also the
learned Government Pleader, I dispose of the writ petition directing the first
respondent to consider Ext.P3 and take appropriate decision thereon, after
hearing all interested parties within a period of three months from the date of
receipt of a copy of this judgment.
V.GIRI, JUDGE
css/
: :