High Court Kerala High Court

P.V.Pathrose vs State Of Kerala on 23 May, 2008

Kerala High Court
P.V.Pathrose vs State Of Kerala on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14893 of 2008(W)


1. P.V.PATHROSE,
                      ...  Petitioner
2. K.S.MATHEW,
3. P.P.DEVASSY,
4. V.K.VIMALA,
5. M.K.CHANDRASEKHARAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CHIEF ENGINEER, P.W.D,

                For Petitioner  :SRI.KRB.KAIMAL (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/05/2008

 O R D E R
                              V.GIRI,J.
                       -------------------------
                  W.P ( C) No.14893 of 2008
                       --------------------------
                Dated this the 23rd May, 2008

                         J U D G M E N T

Aggrieved by Exhibit-P6 seniority list, petitioners have

preferred appeals under Rule 27B of Part II of the K.S. & S.S.R

as Exhibits-P7 to P11. They are pending consideration.

After having heard the learned senior counsel for the

petitioners and the learned Government Pleader, the writ

petition is disposed of directing the 1st respondent to consider

Exhibits P7 to P11 and pass orders thereon, within a period of

two months from the date of receipt of a copy of this judgment.

Promotions effected pursuant to Exhibit-P6 will be subject to the

result of the decision to be taken by the Government on Exhibits

P7 to P11.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007

Common issues are raised for

consideration in all these writ

petitions. Reference is made to

the facts in Writ Petition

No.4562/2008 for the sake of

convenience.