Kerala High Court
Baby Ambookkan vs Plantation Corpn.Of Kerala on 23 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 3658 of 1999(I)
1. BABY AMBOOKKAN
... Petitioner
Vs
1. PLANTATION CORPN.OF KERALA
... Respondent
For Petitioner :SRI.V.RAJENDRAN
For Respondent :SRI.JOSEPH MARKOSE (SR.)
The Hon'ble MR. Justice V.GIRI
Dated :23/01/2009
O R D E R
V.GIRI, J
-------------------
O.P.3658/1999
--------------------
Dated this the 23rd day of January, 2009
JUDGMENT
Petitioner has approached this Court for a
direction to the respondents to engage her for field
work instead of tapping work in the first respondent
Corporation, on account of her physical disability as
evidenced by Ext.P6. Mr.Joseph Kodianthara, learned
counsel for the first respondent submits that she has
already retired from service. No further orders are
necessary in the Original Petition. Accordingly, the
same is dismissed as infructuous.
V.GIRI,
Judge
mrcs