IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1337 of 2008()
1. MUNTHIRI SWAMINATHAN, PC Q 5305
... Petitioner
Vs
1. MOHANAKUMAR, P.C.Q,NO. 4723
... Respondent
2. STATE OF KERALA,REPRESENTED BY THE
3. THE DIRECTOR GENERAL OF POLICE
4. SUPERINTENDENT OF POLICE, KOLLAM
5. GEORGEKUTTY P.C.Q 5268, AR CAMP, KOLLAM
6. HARILAL, P.C.Q 5276, AR CAMP ,KOLLAM
7. BALACHANDRAN, P.C.Q. 5319,
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :26/06/2008
O R D E R
J.B. KOSHY & P.N. RAVINDRAN, JJ.
----------------------------------------------------
W.A.NO.1337 OF 2008
----------------------------------------------------
Dated this the 26th day of June, 2008.
JUDGMENT
Koshy, J:
By the impugned judgment, the 3rd respondent was directed
to finalise the seniority list. The learned Single Judge did not make
any observation on merit regarding entitlement of any of the parties
involved. The direction was to finalise the seniority list within three
months after considering the objections received. Nobody can be
said to have been aggrieved by the above decision. It is submitted
that identical dispute was placed before the Division Bench in W.P.
(C).No.27694/2006 and the Division Bench also vacated the stay
already granted. In any event, if seniority list is not finalised as
per law, aggrieved parties can challenge the same according to law.
Seniority list even if finalised will be subject to the findings of the
Division Bench in W.P.(C).No.27694/2006.
With the observation, the writ appeal is dismissed.
J.B. KOSHY, JUDGE.
P.N. RAVINDRAN, JUDGE.
cl
.
2