IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16882 of 2007(I)
1. G.RAJASEKHARAN, SENIOR ASSISTANT
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHAIRMAN, KSEB,
3. THE CHIEG ENIGNEER, (HRM),
For Petitioner :SRI.K.S.MOHAMED HASHIM
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :19/06/2007
O R D E R
K.BALAKRISHNAN NAIR, J.
------------------------------
W.P.(C) No. 16882 of 2007-I
-------------------------------------
Dated this the 19th day of June, 2007.
J U D G M E N T
The petitioner is an employee of the Kerala State Electricity
Board. He is placed under suspension, in contemplation of disciplinary
proceedings. He has already been served with Ext.P2 memo of
charges and he has filed Ext.P3 reply also. Claiming reinstatement in
service, pending finalisation of the proceedings against him, he has
filed Ext.P6 representation, before the third respondent. Thereafter,
this writ petition is filed, seeking appropriate reliefs.
2. The learned Standing Counsel for the Kerala State Electricity
Board submitted that Ext.P6 is received and pending.
In view of the above submission, the third respondent is directed
to consider and pass orders on Ext.P6, in accordance with law, after
affording an opportunity of being heard to the petitioner, within two
months from the date of production of a copy of this judgment.
K.BALAKRISHNAN NAIR,
JUDGE.
MS