Kerala High Court
A.K.Muhammed Haneefa vs The Thenhipalam Grama Panchayath on 11 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29707 of 2005(J)
1. A.K.MUHAMMED HANEEFA,
... Petitioner
2. P.FIROZ, S/O.KOYA,
3. K.MOIDEENKOYA,
4. K.ABDURAHIMAN,
5. C.HAMSAKOYA,
Vs
1. THE THENHIPALAM GRAMA PANCHAYATH,
... Respondent
2. THE SECRETARY TO GOVERNMENT,
For Petitioner :SRI.R.RAMADAS
For Respondent :SRI.P.C.SASIDHARAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/07/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.29707 of 2005
-----------------------------------------
Dated this the 11th day of July, 2008
JUDGMENT
In the matter of termination from service in case the
petitioners have still any grievance left they may approach the
first respondent.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.29707 of 2005
———————————–
JUDGMENT
11th July, 2008