High Court Kerala High Court

Manoj.T.V. vs Kerala State Electricity Board on 15 March, 2007

Kerala High Court
Manoj.T.V. vs Kerala State Electricity Board on 15 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8738 of 2007(M)


1. MANOJ.T.V., SUB ENGINEER (ELECTRICAL),
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

2. THE CHIEF ENGINEER (H.R.M),

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :15/03/2007

 O R D E R
                                 K.K.DENESAN, J

                    -----------------------------------------

                           W.P.(C)NO. 8738 of 2007

                    -----------------------------------------


                   Dated this the 15th  day  of  March,  2007



                                     JUDGMENT

The petitioner is working as Sub Engineer (Electrical) in the

service of the Kerala State Electricity Board. Ext.P3 representation filed

by the petitioner is pending with the second respondent. The grievance

of the petitioner pertains to the alleged delay in granting him

promotion to the post of Assistant Engineer in the quota reserved for

Diploma holders. Counsel for the petitioner submits that this Court

may direct the second respondent to take early decision on Ext.P3.

2. Heard the Legal Laision Officer for the respondents.

3. In the circumstances, there shall be an order directing the

second respondent to consider Ext.P3 on merits and pass orders, in

accordance with law, within two months from the date of receipt of a

copy of the judgment. The petitioner shall produce a copy of the

judgment before the second respondent for information and

compliance.

K.K.DENESAN, JUDGE

css/

W.P.(C)No. :2:

s

W.P.(C)No. :3: