High Court Kerala High Court

K. Radhakrishnan vs The Land Revenue Commissioner on 21 August, 2007

Kerala High Court
K. Radhakrishnan vs The Land Revenue Commissioner on 21 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24453 of 2007(J)


1. K. RADHAKRISHNAN,
                      ...  Petitioner
2. K.M. YOUSUF ALI,
3. MRS. K.JANAKI,
4. K.T. RAJAGOPALAN,
5. P. MURALEEDHARAN,

                        Vs



1. THE LAND REVENUE COMMISSIONER,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.M.POULOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/08/2007

 O R D E R
                     ANTONY DOMINIC,J.
                       -------------------------
                 W.P ( C) No. 24453 of 2007
                      --------------------------
          Dated this the 21st day of August, 2007

                        J U D G M E N T

The apprehension of the petitioners is that although they

had passed Criminal Judicial Test earlier, the vacancies which

were available upto 22.7.2007 are going to be filled up by

including candidates who have passed the test, the result of

which was declared on 23.7.2007. Instruction obtained by the

learned Government Pleader from the Commissioner of Land

Revenue states as follows:-

“It is also submitted that there is no attempt to

appoint the persons who came out successful in the

Criminal Judicial Test. The result of which is

published only on 23.7.2007 as Tahasildars to the

vacancies which arose prior to that date”

With this, the grievance of the petitioners stand redressed.

Recording the above, this writ petition is closed.

(ANTONY DOMINIC,JUDGE)

ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007