IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15830 of 2007(H)
1. R.AYYAPPAN NAIR, SUB POSTMASTER,
... Petitioner
Vs
1. THE CHIEF POSTMASTER GENERAL,
... Respondent
2. SRI.SASIDHARAN, S/O.KRISHNAN,
3. SRI.SUSHEELAN, ASSISTANT POSTAL
4. SRI.N.P.SASIKUMAR, ASSISTANT
5. SRI.MADHUSOODANAN, MAIL OVERSEER,
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent :SRI.P.PARAMESWARAN NAIR, CGC
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :01/04/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
---------------------------------------
W.P.(C) No.15830 OF 2007
---------------------------------------
Dated this the 1st day of April, 2009.
J U D G M E N T
The grievance of the petitioner is against the inaction of the
first respondent in dealing with Exhibit P1 complaint preferred by
the petitioner who is working under him, pointing out the
harassment and such other instances being pursued by
respondents 2 to 5 who are also the employees working under
the first respondent.
2. Learned counsel for the first respondent submits that the
first respondent has taken all possible steps to solve the
situation, protecting the rights and interests of all concerned.
In the above circumstances, the writ petition is disposed of
reserving the rights and liberties of the petitioner to pursue the
matter by filing appropriate proceedings before the higher
Departmental authorities, if necessitated or by approaching the
competent court of law.
P.R. RAMACHANDRA MENON
JUDGE
smp
P.R. RAMACHANDRA MENON, J.
W.P.(C) No.15830 OF 2007
J U D G M E N T
01.04.2009