Kerala High Court
Usha.S vs State Of Kerala on 27 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31191 of 2005(L)
1. USHA.S, AGED 39 YEARS,
... Petitioner
2. SOBHANA.J, AGED 43 YEARS,
3. VASANTHA.K, AGED 37 YEARS,
4. BINUKUMAR.K, AGED 30 YEARS,
5. SULOCHANA.S, AGED 51 YEARS,
6. D.S.THANKACHAN, T.C.27/317,
Vs
1. STATE OF KERALA,
... Respondent
2. PRINCIPAL SECRETARY TO GOVERNMENT,
3. THE DIRECTOR,
4. THE DISTRICT COLLECTOR,
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.31191 of 2005
-----------------------------------------
Dated this the 27th day of June, 2008
JUDGMENT
In the matter of daily waged appointment in case the
petitioners have still any grievance left, they may approach the
3rd respondent in which case appropriate action in accordance
with law will be taken in the matter, taking into consideration
Ext.P2 also.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.31191 of 2005
———————————–
JUDGMENT
27th June, 2008