IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24159 of 2005(A)
1. P. VIDYADHARAN, FIRST GRADE DRAFTSMAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CHIEF ENGINEER (GENERAL &
3. E.K. HYDRU, ASSISTANT ENGINEER,
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/12/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.24159 of 2005
----------------------------------------------
Dated 18th December, 2008.
J U D G M E N T
Challenge is on Ext.P1 Government Order. The main
contention of the petitioner is that the issue regarding absorption
of Assistant Engineers is subject matter of W.A.No.2005/03 and
hence Ext.P1 order fixing the quota for absorption should not have
been issued by the Government. Be that as it may, since Ext.P1
has been operated, it is made clear that it will be open to the
petitioner to approach the Government for appropriate
modification of the order, if required, after the disposal of the writ
appeal referred to above.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.24159 of 2005
———————————————-
J U D G M E N T
Dated 18th December, 2008.