IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23625 of 2005(K)
1. M.KUTHUBDEEN, SPECIALIST(SOIL SCINCE),
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE SECRETARY TO GOVERNMENT, PLANNING
3. LAND USE COMMISSIONER, KERALA STATE
For Petitioner :SRI.P.GOPALAKRISHNAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.K.MOHANAN
Dated :22/07/2009
O R D E R
V.K.MOHANAN, J.
----------------------------------------
WPC. No. 23625 OF 2005
----------------------------------------
Dated, the 22nd day of July, 2009
JUDGMENT
The petitioner who is working as Specialist
(Soil Science) in the Kerala State Land Use Board,
approached this Court with a prayer to quash Ext.P7
and also prayed for the issuance of a writ of
mandamus or other appropriate writ direction or
order directing the respondents to allow the
petitioner to continue in the service of the 3rd
respondent.
2. On behalf of the Ist respondent, a
statement is seen filed in the writ petition wherein
it is stated that the Government has issued
Annexure R2 order by which, among six persons,
the request of the petitioner has been considered
and decided to permanently absorb in the service
of the Kerala State Land Use Board as Specialist
Soil Science.
WPC 23625/05
-:2:-
3. In the light of the above facts, the petitioner’s
grievance seems to be redressed and no further order is
required in this writ petition and accordingly the same is
closed.
V.K.MOHANAN, JUDGE
kvm/-
WPC 23625/05
-:3:-
V.K.MOHANAN, J.
O.P.No.
JUDGMENT
Dated:..