High Court Kerala High Court

Radha.P. vs State Of Kerala on 8 June, 2010

Kerala High Court
Radha.P. vs State Of Kerala on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17733 of 2010(N)


1. RADHA.P., AGED 40, D/O. KUNJAPPA,
                      ...  Petitioner
2. JANAKI.K., AGED 48,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DIRECTOR, AGRICULTURE DEPARTMENT,

3. ADDITIONAL DIRECTOR, AGRICULTURE

4. PRINCIPAL AGRICULTURE OFFICER, KANNUR.

5. SUPERINTENDENT, DISTRICT AGRICULTURE

                For Petitioner  :SRI.SHAJI THANKAPPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/06/2010

 O R D E R
                           ANTONY DOMINIC, J
                         -------------------
                           W.P.(C).17733/2010
                         --------------------
                   Dated this the 8th day of June, 2010

                                JUDGMENT

Petitioners are casual labourers in the District Agriculture Farm,

Taliparamba, Kannur. They are aggrieved by Ext.P4 draft seniority

list and on publication of the same, Exts.P5 and P6 objections were

filed by the petitioners.

2. If as stated by the petitioners, on publication of the draft

seniority list objections have been filed, necessarily the respondents

have to finalize the draft seniority list. This the respondents shall do

as expeditiously as possible, at any rate, within three months of

production of a copy of this judgment.

3. Needless to say that anything done on the basis of the draft

seniority list will be subject to the finalized seniority list.

Writ petition is disposed of as above.

ANTONY DOMINIC,
Judge

mrcs