Kerala High Court
State Of Kerala vs C.G.Michel on 14 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2195 of 2009()
1. STATE OF KERALA, REP,.BY ITS SECRETARY,
... Petitioner
2. THE SPECIAL SECRETARY TO GOVERNMENT AND
Vs
1. C.G.MICHEL, S/O.C.M.GEORGE, JOINT RTO,
... Respondent
2. JOHN VARGHESE, JOINT RTO, RT OFFICE,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :14/12/2009
O R D E R
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.A. NO. 2195 OF 2009
---------------------------------------------
Dated this the 14th day of December, 2009
JUDGMENT
Kurian Joseph, J.
The appellants are respondents 1 and 2 in the Writ Petition. The issue
pertains to the selection to the post of Regional Transport Officer/Assistant
Transport Commissioner. In view of the intervening development whereby
the D.P.C has proposed to include the writ petitioner as 5.A in the select list
in the vacancy that arose in 2008 and since the said list has been approved
by the Government, no further orders are necessary in the Writ Appeal.
Therefore, the Writ Appeal is closed.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
spc
W.P.(C) NO. 2