High Court Kerala High Court

Mohan J.Das vs State Of Kerala on 27 February, 2009

Kerala High Court
Mohan J.Das vs State Of Kerala on 27 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12866 of 2008(F)


1. MOHAN J.DAS, S/O.DASAN, AGED 43 YEARS,
                      ...  Petitioner
2. ASOKAN P., KUNNATH VEEDU, EDAGRAMAM,
3. SABU.S. KULATHUMKAROTTU, JAYAMATHA

                        Vs



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

2. THE DIRECTOR OF PRINTING,

                For Petitioner  :SMT.DAISY A.PHILIPOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/02/2009

 O R D E R
                        T.R. Ramachandran Nair, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.12866/2008-F
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 Dated this the 27th day of February, 2009

                            J U D G M E N T

On 11/04/2008, this Court had passed an interim order directing the

second respondent to consider and pass orders on Ext.P7 representation.

Ext.P8 is the resultant order passed by the second respondent. In answer to

the claim raised by the petitioners it is pointed out that, in the light of the

interim order passed in O.P.No.14124/2000 no further action could be taken

and therefore, the matter is closed.

2. The learned counsel for the petitioners submits that

O.P.No.14124/2000 and connected cases have been disposed of by

judgment dated 06/01/2009 Ext.P9 is the said judgment. This Court

disposed of the writ petitions with a direction to the Government to see that

all appointments to be made to Offset Presses in Government Presses shall

be strictly in accordance with the draft Special Rules, which have been

forwarded to the P.S.C for concurrence, subject to approval of the Special

Rules.

3. Therefore, the impediment as such, to dispose of Ext.P7

representation has been cleared in view of the final judgment passed by this

Court in the above writ petitions. Therefore, the learned counsel for the

W.P.(C) No.12866/2008
-:2:-

petitioners seeks for a direction to reconsider the issue in the light of Ext.P9

judgment.

4. In view of the above facts, Ext.P8 is quashed. The second

respondent will reconsider Ext.P7 representation afresh in the light of

Ext.P9 judgment and appropriate orders shall be passed within a period of

one month from the date of receipt of the copy of this judgment. Till orders

are passed, the petitioners will not be disturbed.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms