High Court Kerala High Court

R.Balachandran vs The State Of Kerala Represented By … on 10 December, 2009

Kerala High Court
R.Balachandran vs The State Of Kerala Represented By … on 10 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30277 of 2008(D)


1. R.BALACHANDRAN, RATIONING INSPECTOR,
                      ...  Petitioner

                        Vs



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

2. THE COMMISSIONER, FOOD AND CIVIL

3. THE DIRECTOR, FOOD AND CIVIL SUPPLIES,

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/12/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                 W.P.(C) NOs. 30277 OF 2008
                       &    13286 OF 2009
                =====================

        Dated this the 10th day of December, 2009

                          J U D G M E N T

Petitioner was resisting deputation to the Kerala State Civil

Supplies Corporation mainly relying on the pendency of Civil

Appeal No.2764/02 before the Apex Court, which was filed against

the judgment in WA NO.2261/97 and connected cases.

2. Respondents have now brought to my notice the order

dated 1/9/2009 passed by the Apex Court dismissing the Civil

Appeal. Although the counsel for the petitioner has submitted

that a review petition filed is pending consideration of the Apex

Court, having regard to the fact that the Civil Appeal has been

dismissed by the order referred to above, I do not think it

appropriate to keep the writ petition pending with the interim

order passed.

Writ petitions fail and are dismissed.

ANTONY DOMINIC, JUDGE
Rp