High Court Kerala High Court

T.K.Surendran vs State Of Kerala on 4 January, 2008

Kerala High Court
T.K.Surendran vs State Of Kerala on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 31621 of 1999(M)



1. T.K.SURENDRAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/01/2008

 O R D E R
                      KURIAN JOSEPH, J.
           ----------------------------------------------
             Original Petition No. 31621 of 1999
           ----------------------------------------------
                  Dated 4th January, 2008.

                         J U D G M E N T

In the matter of seniority, in case the petitioner has

still any grievance left, he may approach the Government, in

which case, the matter will be duly considered by the

Government, with notice to the petitioner, within another four

months.

The writ petition is disposed of as above.

C.M.P.No.53821/99 : Dismissed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

Original Petition No.31621 of 1999

———————————————-

J U D G M E N T

Dated 4th January, 2008.