Kerala High Court
G. Ratnakumari Thankachi vs State Of Kerala on 5 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24587 of 2003(B)
1. G. RATNAKUMARI THANKACHI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. KERALA STATE TRANSPORT PROJECT
3. SHRI T.K. THOMAS, SUPERINTENDING
For Petitioner :SRI.K.P.DANDAPANI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/12/2006
O R D E R
KURIAN JOSEPH, J.
--------------------------
W.P. (C). NO. 24587 OF 2003
---------------------
Dated this the 5th day of December, 2006
J U D G M E N T
Petitioner approached this Court aggrieved by Ext.P2, whereby the
3rd respondent was re-employed blocking the chances of promotion of the
petitioner. It is seen that the petitioner has already retired from service. In
case the petitioner has still any grievance left, it will be open to the
petitioner to approach the Government. The writ petition is disposed of as
above.
KURIAN JOSEPH, JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.
JUDGMENT
5th DECEMBER, 2006