IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10328 of 2008(D)
1. SREEKUMARAN P., H.S.S.T.(HISTORY)
... Petitioner
Vs
1. STATE OF KERALA - REPRESENTED BY
... Respondent
2. THE DIRECTOR,
3. THE MANAGER,
For Petitioner :SRI.K.MOHANAKANNAN
For Respondent :SRI.N.RAGHURAJ
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :09/12/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.10328 of 2008-D
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of December, 2010.
JUDGMENT
The petitioner was appointed as HSST (History) in C.B.K.M.
Panchayat Higher Secondary School, Pudupariyaram, on 1.2.2003 as per
Ext.P1 proceedings. The appointment was approved as per Ext.P2 order
with effect from 2.6.2003. Therefore, the petitioner wanted to get the
appointment approved with effect from 1.2.2003. Learned Govt. Pleader
produced before me Order No.A.cd.A2/17580/HSE/2001 dated 14.5.2009
whereby the appointment of the petitioner has been approved with effect
from 1.2.2003. The same is recorded and the writ petition is closed. If the
petitioner has got any other grievance in the matter, he can resort to
appropriate remedies. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/