IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34928 of 2003(G)
1. B.RAJEEV, VAZHAVILA HOUSE,
... Petitioner
Vs
1. DIRECTOR-IN-CHARGE,
... Respondent
For Petitioner :SMT.SANGEETHA LAKSHMANA
For Respondent :SRI.V.K.MOHAMMED YOUSUF
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/12/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.34928 of 2003 (G)
---------------------------------
Dated, this the 17th day of December, 2009
J U D G M E N T
Challenge in the writ petition is against Ext.P8, a vacancy
notification issued by the respondent on 02/06/2003.
2. Grievance of the petitioner, who is an ex-apprentice of
the respondent, is that in the previous proceedings, the respondent
has assured that Special Rules are being finalised and that
recruitment will be made only by open advertisement after the
finalisation of the Special Rules. Irrespective of the above, it is
alleged that pursuant to Ext.P8, appointments were already made.
At this stage, any order in the writ petition can be passed only
if the appointees are in the party array. In this writ petition, none of
them has been impleaded. Therefore the writ petition is defective
and is therefore dismissed.
(ANTONY DOMINIC, JUDGE)
jg