High Court Kerala High Court

K.Raju vs State Of Kerala on 2 July, 2009

Kerala High Court
K.Raju vs State Of Kerala on 2 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2074 of 2006()


1. K.RAJU, AGED 45 YEARS,
                      ...  Petitioner
2. DIVAKARAN NADAR, AGED 45 YEARS,
3. G.VISWANATHA PILLAI, AGED 51 YEARS,
4. KURIAKOSE M.C., AGED 46 YEARS,

                        Vs



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

2. OIL PALM INDIA LTD., REPRESENTED BY

3. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :02/07/2009

 O R D E R
     K. BALAKRISHNAN NAIR & C.T. RAVIKUMAR, JJ.

                  ------------------------------
                    W.A. NO.2074 of 2006
                  ------------------------------

              Dated this, the 2nd day of July, 2009

                          JUDGMENT

Balakrishnan Nair, J.

When the writ appeal was taken up for hearing, the

learned counsel for the appellants brought to our notice the

averments in paragraph 10 of the counter affidavit filed by

respondents 2 and 3 in the writ appeal. In the said paragraph,

it is stated that appellants 1, 2 and 4 have already been

appointed in the service of the second respondent company and

the third appellant is included in the waiting list of candidates

prepared for appointment. Learned counsel for the appellants

submitted that in view of the above development, the writ

appeal can be disposed of. Noticing the above facts, the writ

appeal is closed.

Sd/-

K. Balakrishnan Nair,
Judge.

Sd/-

C.T. Ravikumar,
Judge.

DK.

(True copy)