IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 9196 of 1999(T)
1. D.KAMALADHARAN
... Petitioner
Vs
1. THE CHAIRMAN STATE INSTITUTE OF ENCY.
... Respondent
For Petitioner :SRI.KRB.KAIMAL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/02/2007
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
O.P. No. 9196 of 1999
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this, the 14th February, 2007.
J U D G M E N T
Learned counsel for the petitioners submits that the challenge in
these original petitions is against the seniority lists which have
subsequently been revised by the authorities and promotions have
been ordered in accordance with the revised seniority lists and
therefore for the present, the petitioners do not wish to prosecute
these original petitions any further. Therefore, counsel submits that
the original petitions may be dismissed as not pressed without
prejudice to the right of the petitioners to take up subsisting
grievances, if any, with the appropriate authorities.
Accordingly, the original petitions are dismissed as not pressed
without prejudice to the right of the petitioners to agitate their
subsisting grievances, if any, before the appropriate authorities.
Sd/- S. Siri Jagan, Judge.
Tds/