IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18338 of 2003(G)
1. K.C.BEENA KUMARI, KOIKKAL PUTHENPURA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. PRINCIPAL SECRETARY, DEPARTMENT
3. SECRETARY, HOME DEPARTMENT,
4. CITY POLICE COMMISSIONER, ERNAKULAM.
For Petitioner :SRI.JOHN VARGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/10/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C)No.18338 of 2003
----------------------------------------------
Dated 25th October, 2006.
J U D G M E N T
Petitioner approached this Court with certain
grievances regarding appointment under the dying-in-harness
scheme. Learned Government Pleader submits that she has
already been offered appointment as Lower Division Clerk in the
Revenue Department. In case the petitioner has any surviving
grievance, she may approach the first respondent.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C)No.18338 of 2003 (G)
———————————————-
J U D G M E N T
Dated 25th October, 2006.