Kerala High Court
G.Kumar vs Union Of India Represented By Its on 9 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1041 of 2008()
1. G.KUMAR, S/O.RAMAN NADAR,
... Petitioner
Vs
1. UNION OF INDIA REPRESENTED BY ITS
... Respondent
2. THE CHAIRMAN-CUM-MANAGING DIRECTOR,
3. THE CHIEF GENERAL MANAGER,
4. THE GENERAL MANAGER, TELECOM
For Petitioner :SRI.U.BALAGANGADHARAN
For Respondent :SRI.P.VIJAYAKUMAR, SC, BSNL
The Hon'ble MR. Justice J.B.KOSHY
Dated :09/06/2008
O R D E R
J.B.Koshy & P.N.Ravindran, JJ.
=====================
W.A.No.1041 of 2008
=====================
Dated this the 9th day of June, 2008.
JUDGMENT
Koshy,J.
On legal aspects, we agree with the learned single Judge.
The appellant pointed out that several other persons were
reengaged. In the above circumstances, we direct the third
respondent to consider Ext.P11 petition sympathetically in view
of the facts of the case.
The Writ Appeal is disposed of as above.
J.B.Koshy,
Judge.
P.N.Ravindran,
Judge.
ess 9/6