High Court Kerala High Court

K.J. Alphonse vs State Of Kerala on 12 February, 2008

Kerala High Court
K.J. Alphonse vs State Of Kerala on 12 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4988 of 2008(R)


1. K.J. ALPHONSE, KALATHIL HOUSE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. CHAIRMAN AND MANAGING DIRECTOR

3. ASSISTANT TRANSPORT OFFICER

                For Petitioner  :SRI.T.P.SAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/02/2008

 O R D E R
                             S. SIRI JAGAN, J.

                   ------------------------------------

                       W.P.(C)No.4988  OF 2008

                 ----------------------------------------

                 Dated this the 12th day of February, 2008


                                 JUDGMENT

The petitioner who is a provisional Conductor in the Kerala

State Road Transport Corporation seeks regularisation in service

as done in the case of 144 other candidates similarly situated.

Seeking this relief, the petitioner has filed Ext.P6 representation

before the 2nd respondent. The petitioner seeks expeditious

disposal of the same.

2. I have heard the learned standing counsel appearing

for the KSRTC also. In the facts and circumstances of the case,

there would be a direction to the 2nd respondent to consider and

pass appropriate orders on Ext.P6 as expeditiously as possible, at

any rate, within two months from the date of receipt of a copy of

this judgment, after affording an opportunity of being heard to

the petitioner.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd