High Court Kerala High Court

K.Cherunni vs K.Nalini on 12 July, 2007

Kerala High Court
K.Cherunni vs K.Nalini on 12 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 264 of 1999()



1. K.CHERUNNI
                      ...  Petitioner

                        Vs

1. K.NALINI
                       ...       Respondent

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.K.SHAMSUDDIN (RETD. JUDGE)
The Hon'ble MR. Justice R.BHASKARAN (RETD.JUDGE)

 Dated :12/07/2007

 O R D E R
 JUSTICE P.K.SHAMSUDDIN (RETD. JUDGE, HIGH COURT OF KERALA) &

      JUSTICE R.BHASKARAN (RETD. JUDGE, HIGH COURT OF KERALA)


                                       M.F.A. No.264 of 1999 (B)

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


                               Dated this the 12th    day of July, 2007




                                                      AWARD




         Learned   counsel   for   the   appellant   submitted   that   his   client   has


instructed that he is not   prosecuting the appeal and he seeks permission


to withdraw the case.  Accordingly the appeal is disposed of as withdrawn.


The endorsement made by the appellant on the notice will form part of the


award.





                                                                     P.K.SHAMSUDDIN

                                                   (RETD. JUDGE, HIGH COURT OF KERALA)




                                                                      R.BHASKARAN

                                                 (RETD. JUDGE, HIGH COURT OF KERALA)


jp



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WA No. 1699 of 2007()


#1. V.P.UNNIKRISHNAN,
                      ...  Petitioner
2. P.N.HAFIS,

                        Vs



$1. DIRECTOR OF PRINTING,
                       ...       Respondent

2. DEPUTY SUPERINTENDENT,

!                For Petitioner  :SRI.P.RAVINDRAN

^                For Respondent  : No Appearance

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

% Dated :16/07/2007

: O R D E R

K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.

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

W.A. NO. 1699 OF 2007

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

Dated this the 16th day of July, 2007

J U D G M E N T

Radhakrishnan, J.

We find no reason to interfere with the judgment passed by

the learned Single Judge. Counsel for the appellants however

referred to Ext.P4 order, which says that persons who are

specially trained as DTP operator and Offset Operators could

continue in their post. We are of the view that these are all

matters to be considered by the transferring authority depending

upon the exigencies of service.

2. Counsel for the appellants submitted that Exhibits P7

and P8 are pending before the first respondent. First respondent

may pass appropriate orders on the representation in accordance

with law.

With the above observation, writ appeal is disposed of.

K.S.RADHAKRISHNAN, JUDGE.

ANTONY DOMINIC, JUDGE.

Rp