High Court Kerala High Court

Mohankumar.K vs State Of Kerala on 27 May, 2010

Kerala High Court
Mohankumar.K vs State Of Kerala on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16297 of 2010(J)


1. MOHANKUMAR.K, OPERATOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE KERALA WATER AUTHORITY,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/05/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.16297 of 2010 (J)
             ---------------------------------
               Dated, this the 27th day of May, 2010

                            J U D G M E N T

The petitioner’s main grievance is that he ought to have been

regularised in the services of the 2nd respondent with retrospective

effect at least from 05/04/1990, the date of entry in the service. It

is stated that all others, who are similarly situated, have been given

such benefit. It is seen that pursuant to Ext.P5 proceedings he has

filed Ext.P9 representation before the 1st respondent, which is

pending without orders.

2. Having regard to the pendency of the claim as above, it

is directed that the 1st respondent shall consider Ext.P9 with notice

to the petitioner. This shall be done as expeditiously as possible, at

any rate, within three months of production of a copy of this

judgment, along with a copy of this writ petition.

The petitioner shall produce a copy of this judgment along

with a copy of this writ petition before the 1st respondent for

compliance.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg