Kerala High Court
C.P.Jose vs The Kerala State Electricity … on 30 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 127 of 2008()
1. C.P.JOSE, ASST.ENGINEER, K.S.E.B (RTD),
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD
... Respondent
2. THE CHIEF ENGINEER (HRM),
3. THE DEPUTY CHIEF ENGINEER,
4. THE EXECUTIVE ENGINEER,
5. THE FINANCIAL ADVISOR,
For Petitioner :SRI.P.R.RAMACHANDRA MENON
For Respondent :SRI. ASOK M.CHERIYAN, SC, KSEB
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :30/01/2008
O R D E R
H.L.Dattu,C.J. & K.M.Joseph,J.
-------------------------------------------
W.A.No.127 of 2008
-------------------------------------------
Dated, this the 30th day of January, 2008
JUDGMENT
H.L.Dattu,C.J.
With liberty to the appellant to make appropriate
application/review petition for appropriate modification of the orders passed by
the learned Single Judge, if he so desires, this Writ Appeal is disposed of as
withdrawn.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.M.Joseph
Judge
vku/-