IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4425 of 2007(B)
1. P.P.RAVI, AGED 34, SOPANAM,
... Petitioner
2. C.K.PRADEEPAN, CHALIL KIZHAKKAYIL,
3. M.C.REGHUNATH, MEETHALE CHEMBAYIL,
4. SURESH KUMAR.K., KALKUDUMBIL HOUSE,
5. DEVADASAN KADUKAMVELLI,
Vs
1. KERALA STATE ROAD TRANSPORT
... Respondent
2. WORKS MANAGER, REGIONAL WORKSHOP,
3. ASST.TRANSPORT OFFICER,
For Petitioner :SRI.K.S.MADHUSOODANAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :08/02/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 4425 of 2007
----------------------------------
Dated this 8th day of February, 2007
JUDGMENT
Sri.Johnson P.John, the learned Standing Counsel takes
notice for the respondent KSRTC. I do not propose to go into
the merits of the matter. Exts.P4 and P5 representations have
been submitted by the petitioners before the Managing Director
of the KSRTC. The Managing Director of the KSRTC will take up
Exts.P4 and P5, hear the representatives of the petitioners and
take a correct and just decision. Decision as directed above will
be taken within two months of receiving a copy of this judgment.
PIUS C.KURIAKOSE
Judge
dpk