High Court Kerala High Court

K.Sanal Kumar vs Kerala State Electricity Board on 25 November, 2009

Kerala High Court
K.Sanal Kumar vs Kerala State Electricity Board on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32069 of 2009(C)


1. K.SANAL KUMAR, EXECUTIVE ENGINEER,
                      ...  Petitioner
2. SHAJKUMAR G., ASSISTANT ENGINEER,

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. CHIEF ENGINEER (HRM) ELE,

                For Petitioner  :SRI.BIJU MARTIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/11/2009

 O R D E R
                       ANTONY DOMINIC, J.
                       ------------------
                     WP(C) No.32069 of 2009
           Dated,-------------------------- 2009
                   this the 25th day of November,

                          J U D G M E N T

Prayer sought in this writ petition is to direct the 2nd

respondent to consider and pass orders on Exts.P1 to P3

representations filed by the petitioners.

2. Having regard to the pendency of the representations

referred to above, this writ petition is disposed of directing that if

these representations have been received and are pending,

necessary orders shall be passed by the 2nd respondent as

expeditiously as possible, at any rate, within eight weeks of

production of a copy of this judgment. It is directed that before

final orders are passed, the petitioners shall be given notice.

The petitioners shall produce a copy of this judgment along

with a copy of this writ petition before the 2nd respondent for

compliance.

(ANTONY DOMINIC, JUDGE)

jg