IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1894 of 2007(A)
1. M.SADANANDAN
... Petitioner
Vs
1. THE SECRETARY
... Respondent
2. THE DISTRICT COLLECTOR
3. THE PROJECT ENGINEER
4. THE SECRETARY TO THE GOVERNMENT
For Petitioner :SRI.AJAYA KUMAR. G
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :24/01/2007
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C)No. 1894 OF 2007
-----------------------------
Dated this the 24th January, 2007.
JUDGMENT
In Ext.P5 judgment wherein the petitioner is the
appellant, a Division Bench of this Court while rejecting
the claim of the petitioner for reinstating him in service
in the Nirmithi Kendra at Wayanad, of which the first
respondent is the Secretary, it was made clear that if the
appellant makes a representation for future appointment in
the Nirmithi Kendra, the same will be considered in
accordance with the rules applicable. The Division Bench
rendered the judgment on 31.7.2000. On 30.12.2006, it
appears that, he filed Ext.P7 representation before the
Chairman and District Collector, Nirmithi Kendra. The
petitioner wants a direction to the Nirmithi Kendra,
Wayanad to consider Ext.P7 representation. As already
noticed, the Division Bench while disposing of the writ
appeal had made it clear that the representation filed by
the petitioner shall be considered in accordance with the
rules. Hence, there is no necessity to superimpose one
more direction in the same lines and in respect of the very
WPC 1894/2007 2
same subject matter. The relief sought for, is unnecessary
for reasons stated above. Hence dismissed.
K.K.DENESAN
Judge
jj