Kerala High Court
P.Sunil vs Chief Engineer(Civil)-I on 4 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 5532 of 2001(H)
1. P.SUNIL
... Petitioner
Vs
1. CHIEF ENGINEER(CIVIL)-I
... Respondent
For Petitioner :SRI.P.GOPINATH
For Respondent :SRI.N.NAGARESH, ADDL.CGSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. No. 5532 OF 2001
---------------------------------------
Dated this the 4th day of July, 2008.
J U D G M E N T
Petitioner approached this Court with certain grievance
regarding his T.A. tour advance, penal interest etc. In view of
the intervening developments, in case the petitioner has still any
grievance left, he may approach the first respondent, in which
case, appropriate action in accordance with law will be taken,
with notice to the petitioner, within another three months.
This original petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 5532 OF 2001
J U D G M E N T
04.07.2008