IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 114 of 2007()
1. THE KADAPLAMATTAM SERVICE CO-OPERATIVE
... Petitioner
2. P.M. THOMAS,
Vs
1. JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. K.M. OUSEPH, S/O. MATHAI,
For Petitioner :SRI.SHAJI THOMAS PORKKATTIL
For Respondent : No Appearance
The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :19/01/2007
O R D E R
K.A.ABDUL GAFOOR &
K.R. UDAYABHANU, JJ.
==============================
W.A.NO.114 OF 2007
============================
DATED THIS THE 19TH DAY OF JANUARY 2007
JUDGMENT
Abdul Gafoor,J.
The learned single Judge did not interdict with the right of the
appellants to conduct the written test, but only directed that
appointments can be taken up only after completion of the enquiry
made mention to Ext.P3. It is impugned. The learned single Judge
has also directed that such enquiry shall be completed within 30 days
from the date of the judgment. Necessarily no prejudice is caused to
the appellants. There is no reason to entertain this appeal. The
writ appeal is dismissed.
Sd/-
K.A.ABDUL GAFOOR
JUDGE
Sd/-
K.R.UDAYABHANU,
ks. JUDGE
TRUE COPY
P.S.TO JUDGE