Kerala High Court
Baiju Sebastian vs Kerala State Electricity Board on 16 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27505 of 2004(Y)
1. BAIJU SEBASTIAN, S/O.K.C.DEVASSIA,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER (HRM),
3. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.ROY THOMAS
For Respondent :SRI.KODOTH SREEDHARAN, SC, KSEB
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/09/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) Nos. 27505 & 33353/2004
and 4453 of 2005
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 16th day of September, 2010.
J U D G M E N T
After arguing for some time, the learned counsel for the
petitioners seeks permission to withdraw these writ petitions without
prejudice to the right of the petitioners to seek reliefs before the
Board itself in accordance with Order No. LA(S)IV/10032/2005 dated
2.9.2005, which, according to the petitioners, is an order granting
reliefs to similarly placed persons. Without going into the merits of
the contentions of the petitioners on the basis of the said order, these
writ petitions are dismissed as withdrawn without prejudice to the
above right of the petitioners.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.