IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24621 of 2008(F)
1. K.UNNIKRISHNAN, KATTAKALATHINMEL HOUSE
... Petitioner
Vs
1. PERUMANNA GRAMA PANCHAYATH
... Respondent
2. PRESIDENT, PERUMANNA GRAMA PANCHAYATH
For Petitioner :SRI.K.A.SALIL NARAYANAN
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :28/01/2009
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.24621/2008-F
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 28th day of January, 2009
J U D G M E N T
The petitioner has approached this Court aggrieved by Ext.P1
order by which he has been divested of his duties as ‘manal writer’. The said
proceedings were issued by the second respondent. Against Ext.P1, the
petitioner has filed Ext.P2 objection. The petitioner has sought for
appropriate direction to reinstate him in duties which were being performed
by him as manal writer.
2. It is submitted by the learned counsel appearing for the
petitioner that already hearing has been conducted and the matter is kept
pending because of the pendency of this writ petition. Therefore, there will
be a direction to the first and second respondents to pass appropriate orders
on Ext.P2 within a period of three weeks from the date of receipt of the
copy of this judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms