High Court Kerala High Court

K. Sreekala vs State Of Kerala on 28 March, 2007

Kerala High Court
K. Sreekala vs State Of Kerala on 28 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12614 of 2004(B)


1. K. SREEKALA, BRANCH MANAGER,
                      ...  Petitioner
2. N.J. SANTHAMMA, BRANCH MANAGER

                        Vs



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

2. REGISTRAR OF CO-OPERATIVE SOCIETIES,

3. JOINT REGISTRAR OF CO-OPERATIVE

4. ALAPPUZHA DISTRICT CO-OPERATIVE

                For Petitioner  :SRI.K.HARILAL

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/03/2007

 O R D E R
                                KURIAN JOSEPH, J.

                 - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                           W.P.(C)NO.12614 OF 2004

                 - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                  Dated this the 28th day of March 2007


                                      JUDGMENT

The writ petition is filed with the following prayers:

i) issue a writ of certiorari or any other writ, order or

direction calling for all records leading to Exts.P5 and

P6 and quash the same.

ii)Issue a writ of mandamus or any other writ, order or

direction compelling and commanding the 4th

respondent to appoint petitioners provisionally as

Executive Officers against the existing vacancies till

the conduct of competitive examination.

It is for the second petitioner to approach the fourth

respondent in which case her grievance will be considered in the

light of the departmental instructions in the matter within a

period of one month from the date of production of a copy of this

judgment.

KURIAN JOSEPH, JUDGE

jes