IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37508 of 2009(G)
1. N.VIJAYAN, PEON, OFFICE OF THE
... Petitioner
2. RAVI.P.P. PEON, OFFICE OF THE INSPECTOR
3. K.VINODAN, PEON, OFFICE OF THE
4. M.BABU, PEON, OFFICE OF THE
5. MANOJ KUMR.T.T., PEON,
6. P.K.VENUGOPALAN, PEON OFFICE OF THE
7. M.K.PAVITHRAN, PEON, OFFICE OF THE
8. T.A.ABDUL KUNHI, PEON, OFFICE OF THE
9. P.RAJAN, PEON, OFFICE OF THE
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DIRECTOR OF FISHERIES,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/12/2009
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO. 37508 OF 2009 (G)
--------------------------------------------------
Dated this the 23rd day of December, 2009
J U D G M E N T
Petitioners are Peons working under the first respondent,
claiming appointment to the post of Fieldman in Fisheries
Department. Claiming appointment as above, they have filed Ext.P9
representations before the 2nd respondent and these
representations are pending.
Taking into account the pendency of representations as above,
the 2nd respondent is directed to pass orders on Ext.P9 referred to
above, duly adverting to Exts.P5, P6 and P8, as expeditiously as
possible and at any rate within 6 weeks from the date of production
of a copy of the judgment along with a copy of this writ petition.
Writ Petition is disposed of as above.
Petitioners shall produce a copy of the judgment along with a
copy of this writ petition before the 2nd respondent for compliance .
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :