Kerala High Court
P.Abdul Azeez vs State Of Kerala Represetned By The on 18 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23968 of 2005(C)
1. P.ABDUL AZEEZ, SENIOR INSTRUCTOR,
... Petitioner
Vs
1. STATE OF KERALA REPRESETNED BY THE
... Respondent
2. THE DIRECTOR OF TRAINING, DEPARTMENT
3. THE PRINCIPAL, I.T.I CHAKKA,
For Petitioner :SRI.C.E.UNNIKRISHNAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/12/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.23968 of 2005
----------------------------------------------
Dated 18th December, 2008.
J U D G M E N T
Petitioner approached this court mainly aggrieved by
the reversion from the post of Senior Instructor to Junior
Instructor. There is already an interim order dated 12.8.2005. It
is seen that the petitioner has filed another writ petition, W.P.(C)
601/2004. The writ petition is hence disposed of in terms of the
interim order making it clear that the petitioner can pursue the
surviving grievance, if any, in W.P.(C) No.601/2004.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.23968 of 2005
———————————————-
J U D G M E N T
Dated 18th December, 2008.