IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32283 of 2007(R)
1. K.SASIDHARAN, AGED 57, S/O.MUKUNDAN,
... Petitioner
Vs
1. AREA MANAGER, TELECOM, BSNL, PAYYANUR.
... Respondent
2. THE GENERAL MANAGER, TELECOM,
3. THE CHIEF GENERAL MANAGER,
For Petitioner :SRI.P.V.MOHANAN
For Respondent :SRI.B.JAYASANKER, SC, BSNL
The Hon'ble MR. Justice V.GIRI
Dated :31/10/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 32283 of 2007
--------------------------
Dated this the 31st October, 2007
J U D G M E N T
Aggrieved by an order of suspension of Exhibit-P2, inter
alia, on the ground that it was passed by an authority which has
no jurisdiction. Petitioner has preferred Exhibit-P3 before the
Chief General Manager.
2. Learned Standing Counsel for the BSNL Sri.
Jayasankar submits that the allegation regarding the absence of
jurisdiction as regards Exhibit-P2 is not correct.
3. I am not expressing anything on merits. Due to the
pendency of Exhibit-P3 before the 3rd respondent , this writ
petition is disposed of directing the 3rd respondent to look into
Exhibit-P3 and take a decision thereon, within two months from
the date of receipt of a copy of this judgment.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007