High Court Kerala High Court

A.Asokan vs The Regional Director on 12 January, 2010

Kerala High Court
A.Asokan vs The Regional Director on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 968 of 2010(U)


1. A.ASOKAN,
                      ...  Petitioner

                        Vs



1. THE REGIONAL DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :12/01/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                         W.P(C) NO: 968 OF 2010
                -----------------------------------------------------------
                  Dated this the 12th January, 2010.

                                    JUDGMENT

The petitioner is a Senior Office Attendant/Record Keeper

under the Reserve Bank of India. His complaint is that he is entitled

to get a higher grade as the Head Office Attendant. He has

submitted Ext.P1 request on 14.10.2009. However, his case is that

his request has not been considered. In view of the fact that Ext.P1

is pending consideration of the respondent, it is sufficient that the

same is directed to be considered expeditiously.

2. In the result this writ petition is disposed of directing the

respondent to consider and pass orders on Ext.P1 representation of

the petitioner as expeditiously as possible and at any rate within a

period of six weeks from the date of receipt of a copy of this

judgment, which the petitioner is permitted to produce before the

authority, for compliance.

K. SURENDRA MOHAN
Judge
jj

2

3

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: