IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33612 of 2007(B)
1. SANIL KUMAR, S/O.KUMARAN,
... Petitioner
2. GEETHA.V.R., W/O.SUNIL KUMAR,
3. SOORAJ.K.S., S/O.SREEDHARAN,
Vs
1. STATE OF KERALA, REP. BY PRINCIPAL
... Respondent
2. THE DIRECTOR OF PANCHAYATH,
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :14/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 33612 of 2007
--------------------------
Dated this the 14th November, 2007
J U D G M E N T
Petitioners who are now working as U.D Clerks aspire for
postings in their home districts. Petitioners contend that
guidelines have been violated in as much as their juniors have
been posted in their home district.
After having heard the learned counsel for the petitioner
and the learned Government Pleader, this writ petition is
disposed of directing the 1st respondent to look into Exhibit-P7,
P8 and P9 and take a decision thereon, within two months from
the date of receipt of a copy of this judgment. If the petitioners
claims are found to be acceptable, suitable remedial action must
be taken by the 1st respondent and in that regard, if any person
is affected, he shall also be given notice. Petitioner shall
produce a copy of this judgment along with a copy of the writ
petition before the 1st respondent, for compliance.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007