Kerala High Court
Usha Kalathil vs Beenakumari.S on 18 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1374 of 2007()
1. USHA KALATHIL, U.D.CLERK,
... Petitioner
Vs
1. BEENAKUMARI.S.,
... Respondent
2. THE DIRECTOR,
3. STATE OF KERALA,
For Petitioner :SRI.GOPAKUMAR R.THALIYAL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/06/2007
O R D E R
K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.
===============================
W.A. NO. 1374 OF 2007
======================
Dated this the 18th day of June, 2007
J U D G M E N T
Radhakrishnan, J.
Learned Single Judge rightly declined relief to the petitioner
since the petitioner has failed to challenge Ext.R1(b) order. R1(b)
order is dated 29/7/93, which would indicate that the petitioner
and the 2nd respondent were absorbed in regular vacancies in
which the 1st respondent was absorbed w.e.f. 16/10/1990, while
the writ petitioner was absorbed only in 28/4/1992.
In the circumstances, we find no infirmity in granting the
seniority to the 1st respondent above the petitioner. Learned
Single Judge therefore rightly declined the relief. Appeal therefore
lacks merits. Dismissed.
K.S.RADHAKRISHNAN, JUDGE.
ANTONY DOMINIC, JUDGE.
Rp