IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28077 of 2007(P)
1. T.V.MURALEEDHARAN
... Petitioner
Vs
1. THE SOUTHERN RAILWAY
... Respondent
2. THE CHIEF ENGINEER (NORTH)
3. THE CHIEF ENGINEER (NORTH)
4. THE DEPUTY CHIEF ENGINEER
5. THE DEPUTY CHIEF ENGINEER
For Petitioner :SRI.M.V.BOSE
For Respondent :SRI.C.N.RADHAKRISHNAN, SR.PANEL COUNSEL
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/03/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 28077 OF 2007 - P
= = = = = = = = = = = = = = =
Dated this the 4th March, 2008
J U D G M E N T
In this writ petition, petitioner is raising monetary claims
against the respondents. In the statement dated 10th December,
2007 filed by the 4th respondent, it has been stated that the final
bills of the petitioner are being settled by the Railways Financial
Advisor and Chief Accounts Officer in terms of the rules governing
the same.
2. In view of the statement made as above, recording the
same, the writ petition is disposed of directing that the finalisation
shall be completed as expeditiously as possible, at any rate within 3
months of production of a copy of this judgment.
ANTONY DOMINIC
JUDGE
jan/-