IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2231 of 2009()
1. THE BLOCK DEVELOPMENT OFFICER
... Petitioner
2. ANCHAL BLOCK PANCHAYATH,
Vs
1. EUBI BINU, W/O.BINU,
... Respondent
2. THE PROJECT-DIRECTOR & JOINT
3. THE DISTRICT COLLECTOR, KOLLAM.
4. THE PRESIDENT, ANCHAL BLOCK PANCHAYATH
5. THE VILLAGE DEVELOPMENT COMMISSIONER,
For Petitioner :SRI.M.K.CHANDRA MOHANDAS
For Respondent :SRI.MATHEW JOHN (K)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :16/09/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
K.SURENDRA MOHAN, JJ.
-------------------------
W.A No.2231 of 2009
--------------------------
Dated this the 16th September, 2010
J U D G M E N T
Ramachandran Nair, J.
This writ appeal is filed against the interim order
directing the appellant to retain the respondents in service.
We do not find any ground to interfere with the order of stay
against respondents because at the request of the appellants,
we have listed the writ petition for hearing before the
Division Bench itself. Accordingly, the writ appeal is closed.
Appellants are free to challenge the observations in the
interim order while arguing the writ petition.
C.N.RAMACHANDRAN NAIR
JUDGE
K.SURENDRA MOHAN
JUDGE
ma