IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19054 of 2005(R)
1. M.T. MOHAMMAD KUNHI,
... Petitioner
Vs
1. THE EXECUTIVE ENGINEER,
... Respondent
2. STATE OF KERALA REPRESENTED BY
3. CHIEF ENGINEER, P.W.D. ADMINISTRATION
4. SUPERINTENDING ENGINEER,
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/02/2007
O R D E R
KURIAN JOSEPH, J.
------------------------------------
W.P.(C) NO. 19054 OF 2005 R
------------------------------------
Dated this the 19th day of February,2007
JUDGMENT
Petitioner is aggrieved by Ext.P3 proceedings of
the Superintending Engineer, whereby he was
blacklisted. The main grievance of the petitioner is
that no opportunity was given to him. There is an
interim order ever since 24.6.2005. Registration is
only upto 31.3.2007. It is not necessary for this
Court to consider the Writ Petition on merits, since
validity of the registration itself is only upto
31.3.2007.
The Writ Petition is hence disposed of in terms of
the interim order making it clear that it will be open
to the competent authority to take appropriate decision
on renewal/registration for the period after 31.3.2007.
(KURIAN JOSEPH)
Judge
ahz/
L.A.A. NO.
:: 2 ::