IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17813 of 2009(V)
1. ARUN A.C., S/O.CHANDRABOSE,
... Petitioner
2. SUMESH K.V.S/O.VELAYUDHAN,
3. SANTHOSH KUMAR P.B, S/O.BALACHANDRAN,
Vs
1. KERALA INSTITUTE FOR LOCAL ADMINISTRATIO
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent :SRI.V.A.MUHAMMED
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/07/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).17813/09
Dated-------------------- 2010
this the 8th day of July,
JUDGMENT
The 1st prayer in the writ petition reads as under:-
To issue a writ of mandamus or such
other appropriate writ, direction or oder and
to direct the respondent to strictly follow
Ext.P2 bye-law and Ext.P3 order while
making appointments in 1st respondent
2. In paragraph 12 of the counter affidavit filed by the 1st
respondent, it is stated thus,
“Hence no action contrary to set
procedure will be allowed or attempted. The
appointments are made by virtue of powers
vested as per clauses 3, 4 and 5 of Para 9
and clause (xix) of Para 40 of the Rules and
clause (k) bye-law Nos.3, 4 and 5 of service
byelaws.”
W.P.(C).17813/10
2
3. In view of this, the grievance covered by 1st prayer shall
stand redressed.
As far as the party respondents are concerned, petitioners
are not seeking any relief against them. Therefore recording the
submission in paragraph 12 of the counter affidavit, writ petition
is closed.
ANTONY DOMINIC,
Judge
mrcs