IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 264 of 1999()
1. K.CHERUNNI
... Petitioner
Vs
1. K.NALINI
... Respondent
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.K.SHAMSUDDIN (RETD. JUDGE)
The Hon'ble MR. Justice R.BHASKARAN (RETD.JUDGE)
Dated :12/07/2007
O R D E R
JUSTICE P.K.SHAMSUDDIN (RETD. JUDGE, HIGH COURT OF KERALA) &
JUSTICE R.BHASKARAN (RETD. JUDGE, HIGH COURT OF KERALA)
M.F.A. No.264 of 1999 (B)
---------------------------
Dated this the 12th day of July, 2007
AWARD
Learned counsel for the appellant submitted that his client has
instructed that he is not prosecuting the appeal and he seeks permission
to withdraw the case. Accordingly the appeal is disposed of as withdrawn.
The endorsement made by the appellant on the notice will form part of the
award.
P.K.SHAMSUDDIN
(RETD. JUDGE, HIGH COURT OF KERALA)
R.BHASKARAN
(RETD. JUDGE, HIGH COURT OF KERALA)
jp
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WA No. 1699 of 2007()
#1. V.P.UNNIKRISHNAN,
... Petitioner
2. P.N.HAFIS,
Vs
$1. DIRECTOR OF PRINTING,
... Respondent
2. DEPUTY SUPERINTENDENT,
! For Petitioner :SRI.P.RAVINDRAN
^ For Respondent : No Appearance
*Coram
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
% Dated :16/07/2007
: O R D E R
K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.
===============================
W.A. NO. 1699 OF 2007
======================
Dated this the 16th day of July, 2007
J U D G M E N T
Radhakrishnan, J.
We find no reason to interfere with the judgment passed by
the learned Single Judge. Counsel for the appellants however
referred to Ext.P4 order, which says that persons who are
specially trained as DTP operator and Offset Operators could
continue in their post. We are of the view that these are all
matters to be considered by the transferring authority depending
upon the exigencies of service.
2. Counsel for the appellants submitted that Exhibits P7
and P8 are pending before the first respondent. First respondent
may pass appropriate orders on the representation in accordance
with law.
With the above observation, writ appeal is disposed of.
K.S.RADHAKRISHNAN, JUDGE.
ANTONY DOMINIC, JUDGE.
Rp