High Court Kerala High Court

Hena.P.N. vs Kerala State Road Transport … on 27 October, 2009

Kerala High Court
Hena.P.N. vs Kerala State Road Transport … on 27 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30237 of 2009(Y)


1. HENA.P.N., W/O.SANIL C.K.,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :27/10/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                  W.P(C).Nos.30237 OF 2009
                 -------------------------------------------
           Dated this the 27th day of October, 2009


                             JUDGMENT

Heard learned counsel for the petitioner and learned

standing counsel for the respondents.

Having regard to the contents of Ext.P6, which judgment is

in favour of the petitioner, it is only appropriate that the

competent authority takes up Ext.P7 and issues orders in

accordance with law at the earliest. It is so ordered. Let this

be done within a period of one month. All other issues are left

open. This writ petition is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.28/10.