IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20061 of 2008(L)
1. S.GOPALAN NAIR, S/O SANKARA PILLAI,
... Petitioner
Vs
1. KSRTC, REPRESENTED BY THE MANAGING
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 20061of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of July, 2008
JUDGMENT
Petitioner retired on 30.11.1999. The only prayer pressed by
the learned counsel for the petitioner is that a decision may be directed to be
taken on Ext.P3 representation.
2. I heard learned counsel for the respondent also.
Without expressing any view on the merits of the matter, the
writ petition is disposed of directing the respondent to consider and take a
decision on Ext.P3 in accordance with law within six weeks from the date of
receipt of a copy of this judgment. The amount found due will be disbursed
to the petitioner within a period of six weeks from the date of the decision.
(K.M. JOSEPH, JUDGE)
sb