High Court Kerala High Court

Suresh Kumar A vs The Chief Engineer (Hrm) on 4 June, 2008

Kerala High Court
Suresh Kumar A vs The Chief Engineer (Hrm) on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16656 of 2008(G)


1. SURESH KUMAR A , SENIOR ASSISTANT
                      ...  Petitioner

                        Vs



1. THE CHIEF ENGINEER (HRM)
                       ...       Respondent

2. THE SECRETARY,KERALA STATE ELECTRICITY

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :04/06/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 16656 OF 2008 G
            ````````````````````````````````````````````````````
              Dated this the 4th day of June, 2008

                          J U D G M E N T

Petitioner seeks direction to consider Ext.P5

request and pass orders thereon and till then the petitioner

may be retained in the present station.

2. I heard the learned Government Pleader also. The

writ petition is disposed of directing the 1st respondent to

consider and take a decision on Ext.P5 in accordance with

law, within a period of three weeks from the date of receipt of

a copy of this judgment.

(K.M.JOSEPH, JUDGE)
aks