High Court Kerala High Court

The Chief General Manager vs S.Babu on 24 March, 2008

Kerala High Court
The Chief General Manager vs S.Babu on 24 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 339 of 2008()


1. THE CHIEF GENERAL MANAGER, TELECOM
                      ...  Petitioner
2. THE PRINCIPAL GENERAL MANAGER TELECOM
3. THE SUB DIVISIONAL OFFICER, TELECOM,

                        Vs



1. S.BABU, AGED 38 YEARS,
                       ...       Respondent

2. UNION OF INDIA, REPRESENTED BY THE

                For Petitioner  :SRI.K.KESAVANKUTTY, SC, BSNL

                For Respondent  :SRI.MATHEW K.PHILIP, C.G.C

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :24/03/2008

 O R D E R
                     H.L.DATTU, C.J. & K.M.JOSEPH, J.
                    ------------------------------------------------------
                                W.A.No.339 of 2008
                   -------------------------------------------------------
                    Dated, this the 24th day of March, 2008

                                      JUDGMENT

H.L.Dattu, C.J.

By consent of the learned counsel for the parties to the lis, the

matter is taken up for final hearing.

(2). The one and the only direction that was issued by the

learned Single Judge while disposing of the writ petition filed by the writ

petitioner was to consider the request of the petitioner for regularization of his

service in accordance with law and with all sympathies, if possible. The

appellants/respondents in the writ petition have already implemented the

orders passed by the learned Single Judge by passing an order dated 5th

January, 2008. If for any reason the writ petitioner is aggrieved by the said

order, he will naturally question the same before appropriate Forum. In that

view of the matter, the writ appeal requires to be rejected and it is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.M.JOSEPH)
JUDGE

MS