IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22192 of 2008(P)
1. SREERAJ.R.S., AGED 30, S/O.RAJENDRAN
... Petitioner
2. SREEJITH.M.R.
3. SAJI.R.
4. HAFEEZ.M.,
5. MANU PRAKASH.M.B., PRAKASH BHAVAN
6. SALOMAN.M.,
7. NITHIN.S.S., PADMA VILASAM,
8. PRATHAPAN.M.,
9. SHERIN DANIEL.S.,
10. DEEPAN.D.,
11. SABEER.S.M.,
12. SHAHEEN.A., TC.41/2344, MANACAUD PO.,
13. ANIL CHANDRAN.J.S.,
14. NISSAM.A.M.,
15. RATHEESH.R.,
16. RATHEESH.T.S., REATHEESH BHAVAN
17. NIZAMUDEEN.E.,
18. SURESH KUMAR.J., AYANIVILA VEEDU
19. BABY.B.,
20. RAVEENDRAN NAIR.K.,
21. SURESH KUMAR.T.,
22. JAYAN.S., CHIRAVARAMBU VEEDU
23. SUNIL KUMAR.S.,
Vs
1. STATE OF KERALA, REP. BY THE SECRETARY
... Respondent
2. MANAGING DIRECTOR,
3. EXECUTIVE ENGINEER, O/O.THE EXECUTIVE
4. ASST.EXECUTIVE ENGINEER,
For Petitioner :SRI.C.HARIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :23/07/2008
O R D E R
V.GIRI, J
——————-
W.P.(C).22192/2008
——————–
Dated this the 23rd day of July, 2008
JUDGMENT
Petitioners have been appointed on a provisional
basis in the Water Authority, for a period of 179 days.
They pray that they may be retained in service till regular
hands join duty. Obviously such a relief cannot be
granted. It is open to the petitioners to pursue Ext.P2
representation pending before the second respondent.
Writ petition is accordingly closed.
V.GIRI,
Judge
mrcs