High Court Kerala High Court

Gopalakrishna Pillai S vs Reserve Bank Of India on 25 July, 2008

Kerala High Court
Gopalakrishna Pillai S vs Reserve Bank Of India on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23944 of 2005(A)


1. GOPALAKRISHNA PILLAI S.,
                      ...  Petitioner

                        Vs



1. RESERVE BANK OF INDIA,
                       ...       Respondent

2. THE CHAIRMAN,

3. THE DEPUTY GENERAL MANAGER,

4. THE ASSISTANT GENERAL MANAGER,

5. THE ASSISTANT GENERAL MANAGER,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER (SR.)

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.23944 OF 2005
               ---------------------------------------
            Dated this the 25th day of July, 2008.


                           J U D G M E N T

This writ petition is filed with the following prayer:

i) To issue a writ of mandamus or any other appropriate

writ, order or direction compelling and commanding the

respondents to appoint the petitioner in the post of the

permanent watchman in any one of the branches of the

2nd respondent.

In view of the facts as stated in the counter affidavit

regarding the selection process, in case the petitioner has still

any grievance left, he may approach the Chief General Manager,

in which case, the grievance will be duly considered by the said

authority, expeditiously.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 23944 OF 2005

J U D G M E N T

25.07.2008