IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29238 of 2006(E)
1. K.P.UPENDRAN, KALAPURA KOVILAKAMPARAMBU,
... Petitioner
2. SINDHU K.U.,D/O.K.P.UPENDRAN,
Vs
1. THE CHIEF GENERAL MANAGER (HRD),
... Respondent
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :25/05/2007
O R D E R
K.BALAKRISHNAN NAIR, J.
--------------------------------------
W.P.(C) No.29238 of 2006-E
----------------------------------------
Dated this the 25th day of May, 2007
J U D G M E N T
The petitioners claim appointment under the Dying-in-harness
scheme for the second petitioner. Her representation Ext.P1, and also
the representation filed by them and another Ext.P3 are pending. The
petitioners pray for a direction to the respondent to consider and pass
orders on them.
2. I heard the learned Standing Counsel for the respondent also.
3. The Writ Petition is disposed of directing the respondent to
consider and pass orders on Exts.P1 and P3, in accordance with law,
within one month from the date of production of a copy of this
judgment.
K.BALAKRISHNAN NAIR, JUDGE.
MS