IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14893 of 2008(W)
1. P.V.PATHROSE,
... Petitioner
2. K.S.MATHEW,
3. P.P.DEVASSY,
4. V.K.VIMALA,
5. M.K.CHANDRASEKHARAN,
Vs
1. STATE OF KERALA,
... Respondent
2. THE CHIEF ENGINEER, P.W.D,
For Petitioner :SRI.KRB.KAIMAL (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :23/05/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.14893 of 2008
--------------------------
Dated this the 23rd May, 2008
J U D G M E N T
Aggrieved by Exhibit-P6 seniority list, petitioners have
preferred appeals under Rule 27B of Part II of the K.S. & S.S.R
as Exhibits-P7 to P11. They are pending consideration.
After having heard the learned senior counsel for the
petitioners and the learned Government Pleader, the writ
petition is disposed of directing the 1st respondent to consider
Exhibits P7 to P11 and pass orders thereon, within a period of
two months from the date of receipt of a copy of this judgment.
Promotions effected pursuant to Exhibit-P6 will be subject to the
result of the decision to be taken by the Government on Exhibits
P7 to P11.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007
Common issues are raised for
consideration in all these writ
petitions. Reference is made to
the facts in Writ Petition
No.4562/2008 for the sake of
convenience.