High Court Kerala High Court

H.M. Sabeen vs State Of Kerala on 24 November, 2006

Kerala High Court
H.M. Sabeen vs State Of Kerala on 24 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 18803 of 2002(L)


1. H.M. SABEEN, S/O.A.K.HALID MOHAMMED,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF MINING AND GEOLOGY,

3. THE KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.G.S.REGHUNATH

                For Respondent  :SRI.P.C.SASIDHARAN, SC, KPSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/11/2006

 O R D E R
                            KURIAN JOSEPH, J.

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

                        O.P.No.18803 of  2002

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

                    Dated 24th    November,  2006.


                              J U D G M E N T

Petitioner approached this Court with certain

grievances regarding his appointment. It is submitted that during

the pendency of the writ petition, he was advised. What survives

is only the question of seniority. Petitioner may approach the

second respondent, in which case, the matter will be duly

considered by the said respondent with notice to the petitioner,

third respondent and other affected persons, and appropriate

action in accordance with law will be taken within another four

months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.18803 of 2002 (L)

———————————————-

J U D G M E N T

Dated 24th November, 2006.