High Court Kerala High Court

K.P.Kuriakose vs State Of Kerala on 2 November, 2007

Kerala High Court
K.P.Kuriakose vs State Of Kerala on 2 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32544 of 2007(Y)


1. K.P.KURIAKOSE, LAST GRADE SERVANT,
                      ...  Petitioner
2. M.P.SAVITHRI, LAST GRADE SERVANT,
3. K.T.JOSE, LAST GRADE SERVANT,
4. P.T.AMBROSE, LAST GRADE SERVANT,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF AGRICULTURE,

3. THE PRINCIPAL AGRICULTURAL OFFICER,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :02/11/2007

 O R D E R
                              V.GIRI,J.
                       -------------------------
                 W.P ( C) No. 32544 of 2007
                       --------------------------
              Dated this the 2nd November, 2007

                         J U D G M E N T

The only prayer made by the petitioners herein is for a

direction to the Government to consider Exhibit-P1

representation. Without expressing any opinion on the merits of

the claim made by the petitioners, this writ petition is disposed

of directing the 1st respondent to look into Exhibit-P1 and take a

decision thereon, within two months from the date of receipt of a

copy of this judgment.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007