Kerala High Court
Dinesan K vs State Of Kerala Represented By The on 3 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11238 of 2007(K)
1. DINESAN K,MECHANIC,OFFICE OF THE
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF AGRICULTURE,
3. THE PRINCIPAL AGRICULTURAL OFFICER,
4. P.B.SANTHOSH,STORE-IN-CARGE,
5. P.L.MAJU,MECHANIC,
6. A.DAMODARAN,MECHANIC,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/04/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.11238 OF 2007
-------------------------------------------
Dated this the 3rd day of April, 2007
JUDGMENT
In view of Ext.P21, without expressing anything on merits,
this writ petition is disposed of directing that Ext.P23 objections
to the provisional seniority list shall be taken up, considered and
a decision rendered by the official respondents at the earliest.
Let that be done after affording the petitioner an opportunity of
being heard. All other persons, likely to be adversely affected by
any decision of the Government, shall also be heard.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.