High Court Kerala High Court

P.K.Unnikrishnan vs The State Of Kerala on 18 December, 2008

Kerala High Court
P.K.Unnikrishnan vs The State Of Kerala on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11436 of 2005(J)


1. P.K.UNNIKRISHNAN, AGED 39,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF MUNICIPALITIES,

3. NORTH PARUR MUNICIPALITY,

                For Petitioner  :SRI.P.L.DEVADAS

                For Respondent  :SRI.V.A.PRADEEP KUMAR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/12/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.11436 of 2005
               ----------------------------------------------
                  Dated 18th December, 2008.

                           J U D G M E N T

In the matter of appointment of cleaning workers

in the third respondent Municipality, there is already an interim

order dated 5.4.2006. The writ petition is disposed of in terms of

the said interim order.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.11436 of 2005

———————————————-

J U D G M E N T

Dated 18th December, 2008.