IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 10946 of 2003(C)
1. JOHN MITTY, PROFESSOR, PEDAGOGY &
... Petitioner
2. JAYAPRAKASH RAGHAVAIAH, PROFESSOR,
3. C.K.RAJU, ASSOCIATE PROFESSOR
4. P.MADHU, ASSSOCIATE PROFESSOR
Vs
1. THE DIRECTOR, KERALA INSTITUTE OF LOCAL
... Respondent
2. THE SECRETARY, DEPARTMENT OF LOCAL SELF
3. STATE OF KERALA, REPRESENTED BY CHIEF
For Petitioner :SRI.N.N.SUGUNAPALAN
For Respondent :SRI.V.A.MUHAMMED
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/10/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.10946 of 2003
----------------------------------------------
Dated 18th October, 2006.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
“To issue a writ of mandamus or any other appropriate writ order or
direction directing the respondents not to terminate the service of
the petitioners in violation of Ext.P4 agreement.”
In view of the intervening developments referred to in the
counter affidavit and in view of the prayer being that of
mandamus, petitioners, if so advised, may approach the second
respondent, in which event, the matter will be duly considered by
the said respondent with notice to the petitioners and
appropriate orders in accordance with law thereon will be passed
within another four months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.10946 of 2003 C
———————————————-
J U D G M E N T
Dated 18th October, 2006.