High Court Kerala High Court

M.P.Harindranathan vs The State Of Kerala on 6 December, 2006

Kerala High Court
M.P.Harindranathan vs The State Of Kerala on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 11110 of 2002(V)


1. M.P.HARINDRANATHAN,AGED 51 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE COCHIN UNIVERSITY OF SCIENCE AND

3. THE VICE CHANCELLOR,COCHIN UINIVERSITY

                For Petitioner  :SRI.P.CHADRASEKHAR

                For Respondent  :SRI.S.GOPAKUMARAN NAIR, SC, COCHIN UTY.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/12/2006

 O R D E R
                            KURIAN JOSEPH, J.

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

                        O.P.No.11110  of  2002

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

                     Dated 6th    December,  2006.


                              J U D G M E N T

Petitioner approached this Court with certain

grievances regarding his promotion. It is submitted that in view of

the promotion obtained in the meanwhile, the surviving grievance

is only with regard to the promotion during the interregnum the

petitioner was reverted. That the petitioner may bring to the

notice of the second respondent, in which case, appropriate action

in accordance with law will be taken with notice to the petitioner,

within another three months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.11110 of 2002 (V)

———————————————-

J U D G M E N T

Dated 6th December, 2006.