IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5693 of 2004(C)
1. K.A.LAWRENCE, KANDAMPARAMBIL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DIRECTOR OF PUBLIC INSTRUCTION,
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :14/02/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.5693 OF 2004
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 14th day of February, 2007
JUDGMENT
When the matter came up today, learned counsel submits that an
order has been passed on 29.6.2004 by the Government, by which the
grievance of the petitioner stands redressed. Learned counsel for the
petitioner was shown a copy of the order and on seeing it learned
counsel for the petitioner submits that in the light of the said order, no
further grievance exists, but he prays that the consequential benefits
may be ordered. He submits that copy of the order is not yet served.
In such circumstances, in view of the order dated 29.6.2004
referred to by the Government Pleader, the writ petition is disposed of
directing the first respondent to communicate the said order to the
petitioner within a period of two weeks from the date of receipt of a
copy of this judgment and to disburse all the consequential benefits
petitioner is entitled in law to him within a period of two months from
the date of receipt of a copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb
WPC 2
K.M.JOSEPH, JJ.
– – – – – – – – — – – – – – – – – – – – – – – – – – – – – – – – – – –
W.A. No. OF
– – – – – – – – – – – – – – – – – – – – — – – – – – – – – – – – – – –
JUDGMENT
Dated this the day of February, 2006.