High Court Kerala High Court

Stephen vs State Of Kerala on 27 May, 2010

Kerala High Court
Stephen vs State Of Kerala on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 36909 of 2001(R)



1. STEPHEN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/05/2010

 O R D E R
                       ANTONY DOMINIC, J
                          .......................
                         O.P.36909/2001
                          .......................
               Dated this the 27th day of May, 2010

                             JUDGMENT

The challenge in the writ petition is against Exts.P5 and P6,

the provisional seniority lists of Police Constables (GE) of

Alappuzha District as on 1.1.1989 to 1.1.2000. First of all when

a seniority list is challenged, persons affected should be

impleaded as parties to the writ petition. This writ petition was

filed without impleading such persons. That apart, petitioners

filed C.M.P.48027/2002 for publishing notice of the Original

Petition in newspapers having circulation in Alappuzha District. By

order dated 4.10.2002 this Court allowed the prayer and directed

the petitioners to take out notice to the affected parties by

publication of notice in one issue of Kerala Kaumudy, Alappuzha

edition. That order also has not been complied with.

In such circumstances, the writ petition is only to be

dismissed and it is so ordered.

ANTONY DOMINIC,
Judge

mrcs