IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3134 of 2010(N)
1. JOHN BENSON J.,SENIOR ELECTRICIAN,
... Petitioner
Vs
1. STATE OF KERALA, REP BY ITS
... Respondent
2. THE DIRECTOR OF PRINTING, GOVERNMENT
3. THE CHIEF ELECTRICAL INSPECTOR,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :01/02/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO.3134 OF 2010
--------------------------------------------
Dated this the 1st day of February, 2010
JUDGMENT
The petitioner is a Senior Electrician Grade-II in the Government
Central Press, Thiruvananthapuram. Exts.P1 and P2 circulars are issued by the
third respondent prescribing qualification and experience of authorised
persons for the operation and maintenance of High Tension and Extra High
Tension installations. The grievance of the petitioner is that despite the
issuance of Exts.P1 and P2 circulars, no steps were taken by the respondents
for implementing the same. To redress the grievance, the petitioner has filed
repeated representations as is obvious from Ext.P4 to P6 and P8
representations. According to him, despite the said repeated representations,
no action was taken to implement the direction issued by the third respondent
in Exts.P1 and P2 circulars.
2. The said representations are pending before the second
respondent. Admittedly, the second respondent is competent to look into the
grievance raised as per the said representations. In the circumstances,
W.P.(C) NO.3134 of 2010 2
there shall be a direction to the second respondent to consider and pass
appropriate orders on Ext.P4, P5, P6 and P8 representations expeditiously,
at any rate, within a period of two months from the date of receipt of a
copy o this judgment.
The Writ Petition is disposed of as above.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO.3134 of 2010 3
C.T. RAVIKUMAR, J.
CRL. M.C. NO.
O R D E R
3rd June, 2009