High Court Kerala High Court

Binun Vaheed vs State Of Kerala on 26 September, 2007

Kerala High Court
Binun Vaheed vs State Of Kerala on 26 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28526 of 2007(U)


1. BINUN VAHEED, JUNIOR SUPERINTENDENT,
                      ...  Petitioner
2. V.X.RUBENS, JUNIOR SUPERINTENDENT,
3. K.J.JOY, JUNIOR SUPERINTENDENT,
4. P.G.PRAKASH,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATS,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :26/09/2007

 O R D E R
                                   V.GIRI,J.
                    -----------------------------------------
                         W.P.(C) No. 28526 of 2007
                    -----------------------------------------

               Dated this the 26th     day of September, 2007

                                  JUDGMENT

Aggrieved by the final seniority list published along with Ext.P2, the

petitioners have preferred Ext.P3 appeal/representation under Rule 27B of

the KS&SSR before the Government.

2. After hearing the learned counsel for the petitioners as also the

learned Government Pleader, I dispose of the writ petition directing the first

respondent to consider Ext.P3 and take appropriate decision thereon, after

hearing all interested parties within a period of three months from the date of

receipt of a copy of this judgment.

V.GIRI, JUDGE
css/

: :