High Court Kerala High Court

P.Sreeganesan Pillai vs Kerala State Electricity Board on 2 January, 2007

Kerala High Court
P.Sreeganesan Pillai vs Kerala State Electricity Board on 2 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 196 of 2007(W)


1. P.SREEGANESAN PILLAI,
                      ...  Petitioner
2. J.SURESH KUMAR,
3. SACHU G.,
4. G.VIKRAMAN PILLAI,
5. RASHEED S.,
6. SIRAJUDEEN M.,
7. S.CHEMBAKAM,

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER, (HRM),

3. ANTONY WILFRED,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :02/01/2007

 O R D E R
                                 K.K.DENESAN, J

                         -------------------------------

                           W.P.(C)NO. 196 of 2007

                         -------------------------------

                   Dated this the 2nd day  of January, 2007



                                    JUDGMENT

The petitioners are working as Meter Readers under the

respondent Board. Exts.P4 to P10 representations filed by them are

pending with the second respondent. The request made by the

petitioners is that they should be given the benefit of promotion to the

post of Meter Reader with effect from the date of occurrence of

vacancy and not from the date of order of promotion.

2. Legal Laision Officer for the respondents 1 and 2 submits that

the grievance of the petitioners will be looked into and appropriate

decision will be taken.

3. in the above circumstances, it is not necessary to issue notice

to respondents 3 and 4.

4. The writ petition is disposed of directing the second

respondent to afford an opportunity of being heard to the first

petitioner on his behalf as also on behalf of the other petitioners and

to the 3rd and 4th respondents and to take appropriate decision, in

accordance with law, within two months on the first petitioner

producing a copy of the judgment.

K.K.DENESAN, JUDGE

css/

W.P.(C)No. 2