High Court Kerala High Court

K.K.Yoosaf vs Kerala State Road Transport … on 18 March, 2008

Kerala High Court
K.K.Yoosaf vs Kerala State Road Transport … on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7119 of 2008(V)


1. K.K.YOOSAF, AGED 48 YEARS, S/O. HASSIM,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.P.K.IBRAHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/03/2008

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                    W.P.(C)No.7119 OF 2008
              ----------------------------------------
                Dated this the 18th day of March, 2008

                             JUDGMENT

The petitioner is a reserve driver appointed in the Kerala

State Road Transport Corporation through the Kerala Public

Service Commission. He has certain grievances regarding

assignment of seniority and consequent work allotment. In this

respect the petitioner has filed Ext.P4 representation, detailing

his grievances, before the 1st respondent. The petitioner now

confines his relief for a direction to the 1st respondent to consider

and pass appropriate orders on Ext.P4 expeditiously.

2. I have heard the learned standing counsel appearing

for the Corporation also. Now that Ext.P4 has been filed by the

petitioner, the 1st respondent shall consider and pass appropriate

orders thereon as expeditiously as possible, at any rate, within

two months from the date of receipt of a copy of this judgment,

after affording an opportunity of being heard to the petitioner and

others, who may be affected by any orders to be passed on

Ext.P4. The petitioner shall forward a certified copy of the

W.P.(c) No.7119/08 2

judgment along with a copy of this writ petition to the 1st

respondent for compliance.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd