High Court Kerala High Court

Padmanabhan Nair vs The Kerala State Road Transport on 20 June, 2008

Kerala High Court
Padmanabhan Nair vs The Kerala State Road Transport on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18494 of 2008(B)


1. PADMANABHAN NAIR, S/O.SIVARAMA MENON
                      ...  Petitioner
2. STATE OF KERALA, REP. BY THE PRINCIPAL

                        Vs


1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.N.SASIDHARAN UNNITHAN

                For Respondent  : No Appearance

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

 Dated :20/06/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                           WP.(C) No.18494 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 20th day of June, 2008

                                     JUDGMENT

Petitioner seeks regularisation. Without expressing any view

on the merits of the matter, the writ petition is disposed of directing the first

respondent to consider and take a decision on Exts.P2 and P3 strictly in

accordance with law within a period of two months from the date of receipt

of a copy of this judgment.

(K.M. JOSEPH, JUDGE)

sb