IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 7586 of 2003(C)
1. P.KUNHIKRISHNAN, S/O.P.DASAN, R/AT
... Petitioner
Vs
1. THE DIRECTOR OF MUNICIPAL ADMINISTRATION
... Respondent
2. STATE OF KERALA REPRESENTED BY
3. THE DIRECTOR OF PANCHAYATS, PUBLIC
For Petitioner :SRI.KODOTH SREEDHARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/10/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.7586 of 2003
----------------------------------------------
Dated 18th October, 2006.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “Issue a writ of mandamus or any other appropriate writ order
or direction directing the respondents to permit the petitioner to join
duty pursuant to Exts.P2 and P4.
(ii) a direction directing the respondents to permit the petitioner
to join duty pursuant to Exts.P2 and P4 without insisting for
resignation in the Panchayat Department.”
In view of the intervening developments, in case the petitioner
has still any grievance left, he may approach the second
respondent, in which case appropriate action in accordance with
law with notice to the petitioner will be taken within another
three months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. 7586 of 2003 C
———————————————-
J U D G M E N T
Dated 18th October, 2006.