High Court Kerala High Court

K.P.Krishna Mohan vs The Managing Director on 22 May, 2008

Kerala High Court
K.P.Krishna Mohan vs The Managing Director on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14964 of 2008(F)


1. K.P.KRISHNA MOHAN, SUPERINTENDENT
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR
                       ...       Respondent

                For Petitioner  :SRI.JOBY CYRIAC

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :22/05/2008

 O R D E R
                         K. M. JOSEPH, J.
                  --------------------------------------
                   W.P.C. NO. 14964 OF 2008 F
                   --------------------------------------
                   Dated this the 22nd May, 2008

                             JUDGMENT

The only prayer pressed by the learned counsel for

petitioner is that a decision may be taken on Ext.P3. I heard the

learned standing counsel appearing for the respondent

Corporation also, who does not seriously oppose the prayer.

Accordingly, the Writ Petition is disposed of directing the

respondent to take a decision on Ext.P3 strictly in accordance

with law and communicate the same to the petitioner within a

period of six weeks from the date of receipt of a copy of this

Judgment.

K. M. JOSEPH, JUDGE

kbk.