IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 37772 of 2001(V)
1. P.D.MATHAI
... Petitioner
Vs
1. SECRETARY TO GOVT.
... Respondent
For Petitioner :SRI.K.RAMACHANDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/02/2007
O R D E R
KURIAN JOSEPH, J.
------------------------------------
O.P. NO. 37772 OF 2001 V
------------------------------------
Dated this the 19th day of February,2007
JUDGMENT
This Original Petition is filed with the following
prayers:
“a) to issue a writ of certiorari, or other
appropriate writ, order or direction to
quashing Ext.P5 revised seniority list of grade
I auditors for the period 1.10.85 to 30.4.1994,
published as per proceeding No.LF.5487/Estt
(ss)/2001 dt.2.11.01.
b) issue a writ of mandamus directing the 1st
respondent to consider and dispose of Ext.P6
and P7 representations immediately after
hearing the petitioners.”
Since Exts.P6 and P7 representations are pending before
the Government and since those representations are
filed against the final seniority list, which was
published without affording an opportunity for hearing
to the petitioners, though they are the affected
parties, by the second respondent, the petitions filed
by the petitioners are liable to be considered.
O.P. NO.37772 of 2001
:: 2 ::
Accordingly, the Original Petition is disposed of
directing the first respondent to look into Exts.P6 and
P7 with notice to the petitioners and other affected
parties and take appropriate action thereon in
accordance with law, within a period of four months
from the date of receipt of a copy of this judgment.
Any action taken by the second respondent in the light
of Ext.P2 will be subject to the decisions taken by the
Government.
(KURIAN JOSEPH)
Judge
ahz/
O.P. NO.37772 of 2001
:: 3 ::
KURIAN JOSEPH,J.
————————
————————
O.P.NO. 37772 OF 2001
JUDGMENT
19th February, 2007
————————