IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 9107 of 1998(H)
1. BIJU BABY
... Petitioner
Vs
1. F.A.C.T.
... Respondent
For Petitioner :SRI.P.K.BALAKRISHNAN NAIR
For Respondent :STG.COUNSEL FOR F.A.C.T.
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/06/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
O.P.No.9107 OF 1998
-------------------------------------------
Dated this the 25th day of June, 2007
JUDGMENT
The short issue raised in this writ petition is as to whether
the writ petitioners could claim seniority over certain other
personnel in the service of the FACT on the ground that the
petitioners have completed their apprenticeship at an earlier
point of time. None of the persons who would be affected by
such decision are on record as respondents. Though
C.M.P.No.16792/98 is an application for impleadment on
representative capacity, the petitioners are yet to satisfy the
order passed on 22.7.1998 to publish notice of the writ petition
in newspapers. Under such circumstances, at this distance of
time, I do not find any way to aid the petitioners to have
resolution of the dispute, if at all they have any, in writ
jurisdiction.
The writ petition fails. The same is accordingly dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.
=======================
THOTTATHIL B. RADHAKRISHNAN, J
O.P.NO.9107 OF 1998
JUDGMENT
25TH JUNE, 2007.
=======================