High Court Kerala High Court

A. Shahul Hameed vs State Of Kerala on 24 July, 2008

Kerala High Court
A. Shahul Hameed vs State Of Kerala on 24 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22349 of 2008(I)


1. A. SHAHUL HAMEED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATHS,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :24/07/2008

 O R D E R
                       V.GIRI,J.
                 -------------------------
            W.P ( C) No.22349 of 2008
                --------------------------
          Dated this the 24th July, 2008

                  J U D G M E N T

Aggrieved by Exhibit-P3 draft seniority list of

Special Grade Secretary for the period from

13.12.2001 to 18.12.2007, petitioner has preferred

his objections as per Exhibit-P5 before the Director

of Panchayats, which is pending consideration. He

apprehends that Exhibit-P3 may be finalised without

considering his objections.

Having heard the counsel on both sides, the

writ petition is disposed of directing the 2nd

respondent to consider Exhibit-P5 objections also

before finalisation of Exhibit-P3, if it is not already

finalised as on date. Personal hearing shall be

afforded to the petitioner before orders are passed

by the 2nd respondent.

(V.GIRI, JUDGE)
ma