IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13004 of 2009(U)
1. KERALA ELECTRICITY EMPLOYEES
... Petitioner
2. THADEVUS M.J,LINE MAN,ELECTRICAL SECTION
Vs
1. THE CHIEF ENGINEER (HRM),
... Respondent
2. THE EXECUTIVE ENGINEER,ELECTRICAL
3. THE ASSISTANT ENGINEER,ELECTRICAL
For Petitioner :SRI.JOSE J.MATHAIKAL
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :30/04/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
= = = = = = = = = = = = = =
W.P.C. NO. 13004 OF 2009
= = = = = = = = = = = = = = =
Dated this the 30th day of April, 2009.
J U D G M E N T
Petitioners are aggrieved by Exts.P1 and P2
proceedings initiated by the authorities of the respondent,
Board, for recovery of the excess pay effected to the
petitioners due to wrong fixation. The learned counsel for
the petitioners submits that the grievance projected in the
present writ petition is confined, for the time being, only to
the 2nd petitioner, simultaneously adding that the same has
been taken up before the first respondent as borne by
Ext.P3.
2. Heard the learned Standing Counsel for the
respondent, Board as well. In the facts and circumstances of
the case, the writ petition is disposed of directing the first
respondent to consider the grievance projected by the
petitioner in Ext.P3 representation and to pass appropriate
orders in accordance with law, after giving an opportunity of
hearing to the 2nd petitioner, as expeditiously as possible and
W.P.C. 13004 OF 2009
-:2:-
at any rate within three months from the date of receipt of a
copy of the judgment. Till such time no recovery shall be
effected from the salary of the 2nd petitioner pursuant to
Exts.P1 and P2.
The writ petition is disposed of accordingly.
P.R. RAMACHANDRA MENON,
JUDGE.
ul/-