Kerala High Court
A.P.Prasad vs The Kerala State Electricity … on 18 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8080 of 2005(J)
1. A.P.PRASAD,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER,
3. SRI.K.C.MAHADEVA SHARMA,
For Petitioner :SRI.M.K.DAMODARAN (SR.)
For Respondent :SRI.T.R.RAMACHANDRAN NAIR, SC, KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/12/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.8080 of 2005
----------------------------------------------
Dated 18th December, 2008.
J U D G M E N T
In the matter of apprehended revision of seniority and
consequent reversion, there is already an interim order dated
11.3.2005. The writ petition is disposed of in terms of the said
interim order making it clear that in case the petitioner has still
any grievance left, he may approach the first respondent.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.8080 of 2005
———————————————-
J U D G M E N T
Dated 18th December, 2008.