High Court Kerala High Court

Ranjith Kumar vs The Union Of India on 16 November, 2007

Kerala High Court
Ranjith Kumar vs The Union Of India on 16 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 17528 of 1999(J)



1. RANJITH KUMAR
                      ...  Petitioner

                        Vs

1. THE UNION OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  :SRI.P.M.M.NAJEEB KHAN, ADDL.CGSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :16/11/2007

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                    O.P. NO. 17528 OF 1999
               ---------------------------------------
          Dated this the 16th day of November, 2007.


                           J U D G M E N T

Petitioner is aggrieved by Exhibit P5 order passed by the

second respondent in the matter of compassionate appointment.

A counter affidavit has been filed on behalf of the second

respondent wherein it is stated that the petitioner is not entitled

to have the compassionate appointment.

2. In case the petitioner has still any dispute regarding the

factual or legal position as stated in the counter affidavit, it will

be open to the petitioner to point out the same before the first

respondent, in which case, the matter will be duly examined by

the first respondent, expeditiously.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. NO. 17528 OF 1999

J U D G M E N T

16.11.2007