High Court Kerala High Court

P.K.Mathew vs The State Of Kerala on 5 September, 2007

Kerala High Court
P.K.Mathew vs The State Of Kerala on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23219 of 2006(L)


1. P.K.MATHEW, LASCAR, OFFICE OF THE
                      ...  Petitioner
2. P.T.PRASANNAKUMAR,
3. ANILKUMAR.S.,
4. SUDHEER.P.,
5. ARUN P.G., PEON, OFFICE OF THE DISTRICT
6. SUBHA.P.,
7. MANZOOR KHAN.H,
8. NANDAKISHORE.N,
9. ABDUL JABBAR.C., PEON, OFFICE OF THE
10. K.SREENIVASAN,
11. VINU KUMAR.K., LASCAR,
12. MANOJ.U.K., LASCAR,
13. V.L.ANILKUMAR, LASCAR, OFFICE OF THE
14. SURESHKUMAR.K.P.,
15. MANOREMA BAI, PEON, DISTRICT SOIL
16. JOHNY.M.F.,
17. VINODKUMAR.M.K.,
18. SABU MATHEW,
19. R.THULASEEDHARAN PILLAI, PEON,

                        Vs



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

2. THE SECRETARY, KERALA PUBLIC SERVICE

3. THE DIRECTOR OF AGRICULTURE,

                For Petitioner  :SRI.N.JAMES KOSHY

                For Respondent  :SRI.P.C.SASIDHARAN, SC, KPSC

The Hon'ble MR. Justice V.GIRI

 Dated :05/09/2007

 O R D E R
                             V.GIRI, J.
            -------------------------
                  W.P.(C).No.23219 of 2006 L
            -------------------------
            Dated this the 5th day of September, 2007.


                          JUDGMENT

Though several contentions have been raised in this writ

petition and counter affidavits have also been filed by the Public

Service Commission and the Government, learned counsel for the

petitioners Mr.James Koshy confines his prayer to a consideration of

Ext.P11 within a stipulated time, after hearing the representative of

the petitioners.

Accordingly, the writ petition is disposed of directing the

first respondent to consider and pass appropriate orders on Ext.P11

after hearing one among the petitioners as a representative, within

a period of six weeks from the date of receipt of a copy of this

judgment. The contentions raised by the petitioners in this writ

petition are left open.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. To Judge

W.P.(C).No.9311 of 2007
:: 2 ::