IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 12698 of 1997(J)
1. A.I.FRANCIS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.C.P.SUDHAKARA PRASAD
For Respondent :SRI.P.SANTHALINGAM
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :15/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
O.P.No.12698 OF 1997
-----------------------------
Dated this the 15th day of December, 2006
J U D G M E N T
Petitioner is aggrieved by the seniority as fixed by the 2nd
respondent as per Exts.P2 and P2(a). It is seen that both the
petitioner as well as the party respondents have retired from the
service. Therefore, this writ petition is disposed of making it clear
that in case the petitioner has still any grievance left, he may
approach the 1st respondent in which case the matter will be duly
considered by the 1st respondent with notice to the petitioner as
well as the affected parties, within another four months.
(KURIAN JOSEPH, JUDGE)
ps
O.P.No. :2:
KURIAN JOSEPH, J.
O.P.No.12698/1997
JUDGMENT
15th December, 2006