High Court Kerala High Court

G. Ratnakumari Thankachi vs State Of Kerala on 5 December, 2006

Kerala High Court
G. Ratnakumari Thankachi vs State Of Kerala on 5 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24587 of 2003(B)


1. G. RATNAKUMARI THANKACHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. KERALA STATE TRANSPORT PROJECT

3. SHRI T.K. THOMAS, SUPERINTENDING

                For Petitioner  :SRI.K.P.DANDAPANI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/12/2006

 O R D E R
                               KURIAN JOSEPH, J.

                              --------------------------

                     W.P. (C).  NO. 24587  OF 2003

                                 ---------------------


               Dated this the 5th day of December, 2006


                                   J U D G M E N T

Petitioner approached this Court aggrieved by Ext.P2, whereby the

3rd respondent was re-employed blocking the chances of promotion of the

petitioner. It is seen that the petitioner has already retired from service. In

case the petitioner has still any grievance left, it will be open to the

petitioner to approach the Government. The writ petition is disposed of as

above.

KURIAN JOSEPH, JUDGE

vps

KURIAN JOSEPH, JUDGE

OP NO.

JUDGMENT

5th DECEMBER, 2006