High Court Kerala High Court

Balachandran.K.S. vs The Chief Engineer (H.R.M) on 1 December, 2009

Kerala High Court
Balachandran.K.S. vs The Chief Engineer (H.R.M) on 1 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25393 of 2009(T)


1. BALACHANDRAN.K.S., CASHIER,
                      ...  Petitioner

                        Vs



1. THE CHIEF ENGINEER (H.R.M),
                       ...       Respondent

2. THE SECRETARY, K.S.E.B.,

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/12/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 25393 OF 2009 (T)
                 =====================

          Dated this the 1st day of December, 2009

                          J U D G M E N T

Heard both sides.

2. The only prayer that is pressed before me is to direct

consideration of Ext.P3 representation made by the petitioner.

3. Having regard to the fact that even according to the

standing counsel, the representation has to be considered by the

2nd respondent, it is directed that on the production of a copy of

this judgment, the 1st respondent shall forward the representation

to the 2nd respondent, who on its receipt shall consider the same

and pass orders thereon. This shall be done, as expeditiously as

possible, at any rate within 8 weeks of receipt of a copy of this

judgment. Petitioner is directed to produce a copy of this

judgment along with a copy of this writ petition before the 1st

respondent for compliance.

Writ petition is disposed of above.

ANTONY DOMINIC, JUDGE
Rp