High Court Kerala High Court

Madhu N.C. vs State Of Kerala on 7 December, 2007

Kerala High Court
Madhu N.C. vs State Of Kerala on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34571 of 2004(N)


1. MADHU N.C. S/O. CHANDRAN,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR, HANDLOOMS AND TEXTILES,

3. THE KERALA STATE HANDLOOM WEAVERS

4. THE REGIONAL MANAGER, HANTEX,

                For Petitioner  :SRI.SHEEJO CHACKO

                For Respondent  :SRI. M.K.CHANDRAMOHAN DAS, SC HANDEX

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :07/12/2007

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                  W.P.(C) NO. 34571 OF 2004
              ---------------------------------------
          Dated this the 7th day of December, 2007.


                          J U D G M E N T

This writ petition is filed praying for regularization of service

under ‘Hantex’. Petitioner submits that this Court has already

issued a direction to the second respondent in the common

judgment dated 18.07.2007 in W.P.(C) No. 19565/2004 and

connected cases. In case the petitioner is also similarly situated

as the petitioners covered by the common judgment, the benefits

granted to the petitioners in that writ petitions shall be granted to

the petitioner in this case also. The needful shall be done within

a period of two months. Petitioner will produce a copy of this

judgment and the judgment referred to above before the second

respondent.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp