High Court Kerala High Court

Satheesh K.K. vs State Of Kerala on 11 July, 2008

Kerala High Court
Satheesh K.K. vs State Of Kerala on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18491 of 2004(B)


1. SATHEESH K.K., PHYSICAL EDUCATION
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. M.MOHANAN, H.S.A. (PET), GOVERNMENT

4. DON BOSCO P., PHYSICAL EDUCATION

5. SECREARY TO GOVERNMENT, SCHEDULED CASTE

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/07/2008

 O R D E R
                      KURIAN JOSEPH, J.
             -----------------------------------------
                 W.P(C) No.18491 of 2004
             -----------------------------------------
            Dated this the 11th day of July, 2008

                            JUDGMENT

Petitioner approached this court with certain grievances

regarding retrenchment. It is submitted that during the

pendency of the writ petition the petitioner has been reinstated.

However, there is a gap of three months. The petitioner may

approach the first respondent by filing an appropriate

representation within a period of two months from today in which

case appropriate orders in accordance with law in the matter will

be passed by the first respondent with notice to the petitioner

and any other affected party within another three months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.18491 of 2004

———————————–

JUDGMENT

11th July, 2008