High Court Kerala High Court

Kerala Agricultural University vs Palsamy on 19 June, 2007

Kerala High Court
Kerala Agricultural University vs Palsamy on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1042 of 2001(E)



1. KERALA AGRICULTURAL UNIVERSITY
                      ...  Petitioner

                        Vs

1. PALSAMY
                       ...       Respondent

                For Petitioner  :SRI.N.D.PREMACHANDRAN, SC, AGRL.UNTY.

                For Respondent  :SRI.P.K.JOSE

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/06/2007

 O R D E R


                              K.S.Radhakrishnan

                                           &

                              Antony Dominic, JJ.

                 ========================

                            W.A.No.1042 of 2001

                 ========================

                Dated this the 19th  day of June, 2007.


                                    JUDGMENT

Radhakrishnan,J.

Appeal is filed by the respondents. A direction was given by the

learned single Judge to consider the application of the petitioner for

selection as workman in Cardamom Research Station at

Pampadumpara. When the matter came up for admission, this Court

ordered that the appointment, if any, made will be subject to the

result of the Writ Appeal and no stay was granted. In the

circumstances, we see no reason to disturb the finding of the learned

single Judge.

Writ Appeal is disposed of.

K.S.Radhakrishnan,

Judge.

Antony Dominic,

Judge.

ess 20/6