IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22685 of 2007(A)
1. B. RADHAKRISHNA PILLAI, AGED 45 YEARS,
... Petitioner
Vs
1. BHARAT SANCHAR NIGAM LIMITED,
... Respondent
2. CHIEF GENERAL MANAGER TELECOM,
3. GENERAL MANAGER, TELECOM,
4. SHRI C.SANKARAN,
5. BSNL PERSONAL STAFF ASSOCIATION,
For Petitioner :SRI.G.D.PANICKER
For Respondent :SRI.S.K.BALACHANDRAN, SC, BSNL
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/08/2007
O R D E R
ANTONY DOMINIC,J.
-------------------------
W.P ( C) No. 22685 of 2007
--------------------------
Dated this the 24th day of August, 2007
J U D G M E N T
Petitioner is a Stenographer working under the
respondents 1 and 2 and is aspiring for promotion to the post of
Personal Assistant. Urging his claim for promotion, he submitted
Exhibit-P15 representation before the 2nd respondent.
The Learned Standing Counsel for the respondents
confirmed that the representation is pending consideration of
the 2nd respondent. Therefore, I dispose of this writ petition
directing the 2nd respondent to consider and pass orders on
Exhibit – P15, as expeditiously as possible, at any rate, within six
weeks from the date of receipt of a copy of this judgment.
Petitioner shall produce a copy of this judgment before the
2nd respondent, for compliance.
(ANTONY DOMINIC,JUDGE)
ma
/True copy/
P.A to Judge
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007