Kerala High Court
Raseena H. vs State Of Kerala on 7 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 16570 of 2002(V)
1. RASEENA H., AGED 30 YEARS,
... Petitioner
2. SHERLY T., AGED 33 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE SECRETARY TO THE GOVERNMENT,
3. ASSISTANT EDUCATIONAL OFFICER,
4. THURAVOOR GRAMA PANCHAYAT,
For Petitioner :SRI.M.D.SASIKUMARAN
For Respondent :SRI.J.OM PRAKASH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :07/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
O.P.No.16570 OF 2002
-----------------------------
Dated this the 7th day of December, 2006
J U D G M E N T
In the matter of appointment under the 4th respondent
Grama Panchayat under Rule 51A Chapter XIVA KER, in case
petitioners have still any grievance left, they may approach the 1st
respondent.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ps
O.P.No. :2:
KURIAN JOSEPH, J.
O.P.No.16570/2002
JUDGMENT
7th December, 2006