High Court Kerala High Court

Anwar V.K. Driver vs The Kadungallur Grama Panchayath on 22 October, 2008

Kerala High Court
Anwar V.K. Driver vs The Kadungallur Grama Panchayath on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34424 of 2005(W)


1. ANWAR V.K. DRIVER, KADUNGALLUR GRAMA
                      ...  Petitioner

                        Vs



1. THE KADUNGALLUR GRAMA PANCHAYATH,
                       ...       Respondent

2. THE PRESIDENT,

                For Petitioner  :SRI.N.MANOJ KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/10/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                 W.P.(C) No.34424 OF 2005
              ---------------------------------------
          Dated this the 22nd day of October, 2008.


                         J U D G M E N T

This writ petition is filed aggrieved by a direction issued by

the Government with regard to engagement of daily waged

drivers. Admittedly there is no sanctioned post. In all the

connected matters, direction has been issued by this Court to the

Government to take a decision. Therefore, this writ petition is

also disposed of directing the Government to take a final decision

in the matter regarding sanctioning of the post. Till a decision is

taken as above, the interim order passed by this Court will

continue.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No.34424 OF 2005

J U D G M E N T

22.10.2008