IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12614 of 2004(B)
1. K. SREEKALA, BRANCH MANAGER,
... Petitioner
2. N.J. SANTHAMMA, BRANCH MANAGER
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. REGISTRAR OF CO-OPERATIVE SOCIETIES,
3. JOINT REGISTRAR OF CO-OPERATIVE
4. ALAPPUZHA DISTRICT CO-OPERATIVE
For Petitioner :SRI.K.HARILAL
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/03/2007
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.12614 OF 2004
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of March 2007
JUDGMENT
The writ petition is filed with the following prayers:
i) issue a writ of certiorari or any other writ, order or
direction calling for all records leading to Exts.P5 and
P6 and quash the same.
ii)Issue a writ of mandamus or any other writ, order or
direction compelling and commanding the 4th
respondent to appoint petitioners provisionally as
Executive Officers against the existing vacancies till
the conduct of competitive examination.
It is for the second petitioner to approach the fourth
respondent in which case her grievance will be considered in the
light of the departmental instructions in the matter within a
period of one month from the date of production of a copy of this
judgment.
KURIAN JOSEPH, JUDGE
jes