IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 18803 of 2002(L)
1. H.M. SABEEN, S/O.A.K.HALID MOHAMMED,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE DIRECTOR OF MINING AND GEOLOGY,
3. THE KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.G.S.REGHUNATH
For Respondent :SRI.P.C.SASIDHARAN, SC, KPSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :24/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.18803 of 2002
----------------------------------------------
Dated 24th November, 2006.
J U D G M E N T
Petitioner approached this Court with certain
grievances regarding his appointment. It is submitted that during
the pendency of the writ petition, he was advised. What survives
is only the question of seniority. Petitioner may approach the
second respondent, in which case, the matter will be duly
considered by the said respondent with notice to the petitioner,
third respondent and other affected persons, and appropriate
action in accordance with law will be taken within another four
months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.18803 of 2002 (L)
———————————————-
J U D G M E N T
Dated 24th November, 2006.