High Court Kerala High Court

Saju K.P vs The Chief Engineer on 27 January, 2011

Kerala High Court
Saju K.P vs The Chief Engineer on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 751 of 2011(T)


1. SAJU K.P.,
                      ...  Petitioner

                        Vs



1. THE CHIEF ENGINEER,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

                For Petitioner  :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/01/2011

 O R D E R
                          S.SIRI JAGAN, J.
                -----------------------------------------
                   W.P.(C) NO. 751 OF 2011
                ----------------------------------------
           Dated this the 27th day of January, 2011.

                             JUDGMENT

The petitioner has been subjected to two disciplinary

proceedings which culminated in Exts.P1 and P2 orders imposing

penalties. Petitioner has filed Exts.P3 and P4 appeals against

Exts.P1 and P2 before the appellate authority, namely the first

respondent herein. The petitioner seeks expeditious disposal of

the same.

Having heard the learned Standing Counsel appearing for

the Electricity Board also, I dispose of this writ petition with a

direction to the 1st respondent to consider and pass orders on

Exts.P3 and P4 as expeditiously as possible, at any rate, within

two months’ from the date of receipt of a copy of the judgment

and after affording an opportunity of being heard to the

petitioner.

S.SIRI JAGAN, JUDGE

mns