High Court Kerala High Court

Nabeesathul Misriya P.M vs Registrar on 9 June, 2008

Kerala High Court
Nabeesathul Misriya P.M vs Registrar on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14171 of 2006(K)


1. NABEESATHUL MISRIYA P.M.,
                      ...  Petitioner
2. MANJU. V.G., AGED 31 YEARS,

                        Vs



1. REGISTRAR, KERALA AGRICULTURAL
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :09/06/2008

 O R D E R
                                 K.T. SANKARAN,J..
                            --------------------------------------
                         W.P.(C) No.No.14171 of 2006 K
                            --------------------------------------
                       Dated this the 9th day of June, 2008.

                                   J U D G M E N T

The relief prayed for in the Writ Petition is to issue a writ of

mandamus or any other appropriate order or direction commanding the

respondent to appoint the petitioners as Typist Grade II before the expiry of

Ext.P2 list and for other incidental reliefs. It is submitted by the petitioner that

first petitioner has already got appointment. The learned standing counsel for

Kerala Agricultural University submits that the name of the second petitioner is

included in the select list. In view of these submissions, it is not necessary to

dispose of the Writ Petition on the merits. The Writ Petition is closed recording

these submissions. It is made clear that any further grievance of the second

petitioner can be ventilated in appropriate proceedings.

K.T. SANKARAN,
JUDGE.

cks