IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27444 of 2008(P)
1. C.R.MOHANAKUMAR, MECHANIC,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
2. ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/09/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 27444 of 2008
--------------------------------------------------------
Dated: SEPTEMBER 26, 2008
JUDGMENT
In this writ petition, petitioner complains that he is
entitled to retain the original seniority and get promoted on
that basis. Urging this claim, according to the learned
counsel for the petitioner, Ext.P2 representation made
before the 1st respondent is still pending. It is against this
the writ petition has been filed.
2. Having regard to the submission so made by the
learned counsel for the petitioner and also on hearing the
standing counsel for the respondents, I feel that the
grievance of the petitioner can be redressed for the present
by directing disposal of Ext.P2 by the 1st respondent.
3. Accordingly this writ petition is disposed of
directing that the 1st respondent shall take up, consider and
pass orders on Ext.P2 as expeditiously as possible, at any
WP(C) 27444/08
2
rate within six weeks of production of a copy of this
judgment.
Petitioner shall produce a copy of this judgment
before the 1st respondent for compliance.
ANTONY DOMINIC, JUDGE
mt/-