Kerala High Court
M. Unnikrishnan vs State Of Kerala on 10 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12471 of 2004(I)
1. M. UNNIKRISHNAN, SENIOR SUPERINTENDENT
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SRI. M.K. KANNAN, EX. M.L.A.,
3. THRISSUR URBAN DEVELOPMENT AUTHORITY
4. THE DISTRICT COLLECTOR, (FORMER
For Petitioner :SRI.N.P.SAMUEL
For Respondent :SRI.K.P.VIJAYAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :10/11/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 12471 of 2004
-----------------------------------------
Dated this the 10th day of November, 2008
JUDGMENT
The challenge is on Ext.P8 order passed by the Government.
In the matter of promotion of the petitioner there is already an
interim order ever since 7-4-2004. The petitioner has retired
from service. The writ petition is disposed of in terms of the
said interim order making it clear that in case the petitioner has
still any grievance left he may approach the first respondent in
which case appropriate prompt action will be taken in the matter
with notice to the petitioner.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.12471 of 2004
———————————–
JUDGMENT
10th November, 2008