Kerala High Court
Subhash P.Sasidharan vs The Managing Director on 26 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9482 of 2005(D)
1. SUBHASH P.SASIDHARAN,
... Petitioner
Vs
1. THE MANAGING DIRECTOR, KERALA
... Respondent
2. THE JOINT GENERAL MANAGER (P&A)
3. SECRETARY TO GOVERNMENT
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :M/S.B.S.KRISHNAN ASSOCIATES, SC. KMML
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.9482 of 2005
-----------------------------------------
Dated this the 26th day of November, 2008
JUDGMENT
Petitioner approached this court with certain grievances
regarding appointment under the first respondent as Junior
Boiler-cum-Utility Operator Trainee. It is brought to the notice of
this court that the petitioner has since been appointed.
Therefore, the writ petition is disposed of making it clear that in
case the petitioner has still any grievance left he may approach
the first respondent.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.9482 of 2005
———————————–
JUDGMENT
26th November, 2008