High Court Kerala High Court

M.K.Dhanaraj vs The State Of Kerala on 14 July, 2008

Kerala High Court
M.K.Dhanaraj vs The State Of Kerala on 14 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20554 of 2008(V)


1. M.K.DHANARAJ, 51/05, (FORMER
                      ...  Petitioner

                        Vs



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

2. THE MANAGING DIRECTOR, THE KERALA

3. THE MANAGER, SPICES SECTION HEAD OFFICE,

4. THE REGISTRAR OF CO-OPERATIVE SOCIETY,

                For Petitioner  :SRI.M.RAMASWAMY PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :14/07/2008

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

           WP(C).No.20554 of 2008-V

= = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 14th day of July, 2008.

                   JUDGMENT

The petitioner is claiming that he is entitled to

regularization of services on account of his

different engagements as Watchman of the

Bodinayackanur Office of the second respondent,

an apex co-operative society. Though this Court

had directed consideration of his representation,

the Managing Director of the second respondent

has issued Ext.P5 rejecting the petitioner’s

request for regularization giving reasons for

such refusal. The issue in hand raises mixed

questions of facts and law and still further, it

is an issue for the resolution of which the

petitioner has adequate alternate remedies. The

writ petition is hence dismissed without

prejudice to such rights.





                     THOTTATHIL B. RADHAKRISHNAN,
Sha/140708                      JUDGE.