High Court Kerala High Court

M.G.Benny vs Kerala State Electrcity Board on 29 October, 2010

Kerala High Court
M.G.Benny vs Kerala State Electrcity Board on 29 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33013 of 2010(B)


1. M.G.BENNY,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRCITY BOARD,
                       ...       Respondent

2. CHIEF ENGINEER(HRM),

3. DEPUTY CHIEF ENGINEER,

4. DEPUTY CHIEF ENGINEER,

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/10/2010

 O R D E R
                            S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No. 33013 of 2010

                      ==================

               Dated this the 29th day of October, 2010

                            J U D G M E N T

The petitioner entered service of the Kerala State Electricity

Board as an electricity worker. Later, he secured appointment by

transfer as Driver Grade II. in the departmental quota. But he is

posted away from his home. In view of the ailments of his mother and

his wife, he wants to be posted near to his residence, for which, he has

to essentially seek a reversion as an electricity worker. Seeking that

relief, the petitioner has filed Ext.P3 representation before the 2nd

respondent. The petitioner seeks a direction to the 2nd respondent to

consider and pass orders on Ext.P3 expeditiously.

Having heard the learned standing counsel appearing for the

Kerala State Electricity Board also, I dispose of this writ petition with a

direction to the 2nd respondent to consider and pass orders on Ext.P3,

as expeditiously as possible, at any rate, within six weeks from the

date of receipt of a certified copy of this judgment after affording an

opportunity of being heard to the petitioner.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE
          ///True copy///




                              P.A. to Judge

2