Kerala High Court
Unnikrishnan.P.C vs The Chief General Manager on 16 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4712 of 2010(L)
1. UNNIKRISHNAN.P.C,
... Petitioner
2. SURYA,.S
3. ASIF.A.K.
4. SREEJITH,
5. DIVYASREE.P,
6. DEEPTHI.J.S,
7. PRAMOD KUMAR,
8. JENATTE ANDREWS,
9. ANU SREEDHAR,
10. ARUN.R.P,
11. SANIL RAJ.S,
12. ANEESH.K.JOB,
13. AJAYAN.T.T.,
14. SREEJITH.K.R,
15. PRIMA.C.P,
16. RENEEVA RAJ.R.,
17. VINU,
18. RENJITH K.RAJ,
19. SABITH.S,
20. VIJOSH,K.V,
21. MOHAMMED HANEEF,
22. SHYJU.E.P,
23. SUMSHIJ
24. RATHEESH.K.P,
Vs
1. THE CHIEF GENERAL MANAGER,
... Respondent
2. CHIEF GENERAL MANAGER,
3. THE GENERAL MANAGER,
4. THE GENERAL MANAGER,
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent :SRI.P.V.SURENDRANATH,SC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/08/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.4712 OF 2010(L)
--------------------------------------------------
Dated this the 16th day of August, 2010
J U D G M E N T
In this writ petition petitioner mainly seeking a direction for
implementation of Ext.P3 and absorption of the petitioners into the
regular service of the Bank. It is seen from Ext.P10 that, by virtue of
this order, grievances of all the petitioners, except petitioner No.9,
stand redressed.
Therefore recording Ext.P10 and leaving it open to the 9th
petitioner to seek redressal of her grievance independently, this
writ petition is closed.
(ANTONY DOMINIC)
JUDGE
vi/