High Court Kerala High Court

T.M.Radhakrishnan vs The Assistant Executive Engineer on 7 September, 2009

Kerala High Court
T.M.Radhakrishnan vs The Assistant Executive Engineer on 7 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17797 of 2009(T)


1. T.M.RADHAKRISHNAN
                      ...  Petitioner
2. P.PRADEEP,

                        Vs



1. THE ASSISTANT EXECUTIVE ENGINEER
                       ...       Respondent

2. THE EXECUTIVE ENGINEER

3. THE CHIEF ENGINEER (HRM)

4. P.K.SHAJI

5. K.S.E.B REPRESENTED BY ITS SECRETARY

6. REGIONAL AUDIT OFFICER

                For Petitioner  :SRI.T.A.SHAJI

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

The Hon'ble MR. Justice V.GIRI

 Dated :07/09/2009

 O R D E R
                            V.GIRI, J.
         = = = = = = = = = = = = = = == = = = = = =
                  W.P.(C). No. 17797 OF 2009

         = = = = = = = = = = = = = == = = = = = = =

            Dated this the 7th day of September 2009.


                           JUDGMENT

The first petitioner has been working in the Kerala State

Electricity Board as an Overseer, at Electrical Section, Manjeri

North was alloted Quarters No.E-2. Second petitioner, who is

working as an Office Attendant in the Regional Audit Office of

K.S.E.B., Manjeri was also alloted the quarters. Petitioners have

been directed to vacate the quarters by Exts.P1 and P5 orders.

They have submitted Exts.P2 and P6 representations before the

third respondent. In the meanwhile, they have been directed to

show cause why disciplinary action, should not be initiated

against them. Hence the writ petition.

2. This Court had directed the eviction to be kept

in abeyance.

3. It is appropriate that the petitioners’ representation

Exts.P2 and P6 shall be considered by the third respondent. This

is to be done within 6 weeks from the date of receipt of a copy of

this judgment, after hearing the petitioners. Interim order

W.P.(C). No. 17797 OF 2009
2

passed by this Court is extended till a decision is taken by the

third respondent as aforementioned.

Writ petition is disposed of as above.

(V.GIRI)
JUDGE

kkms/