High Court Kerala High Court

Y.V.Ajitha vs State Of Kerala on 22 February, 2008

Kerala High Court
Y.V.Ajitha vs State Of Kerala on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 22156 of 2001(K)



1. Y.V.AJITHA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  :SRI.T.P.KELU NAMBIAR (SR.)

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/02/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                    O.P. No. 22156 OF 2001
               ---------------------------------------
         Dated this the 22nd day of February, 2008.


                         J U D G M E N T

Petitioners approached this Court with certain grievances

regarding termination. According to them, they are liable to be

regularized in service. There is already an interim order in

C.M.P.No.36156/2001. In case the petitioners have still any

grievance left, they may approach the respondents.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. No. 22156 OF 2001

J U D G M E N T

22.02.2008