IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 27251 of 2002(T)
1. BAJI KUMAR, SENIOR ASSISTANT,
... Petitioner
2. K.A.ANNAMMA, LINEMAN GRADE I,
3. ANNAMMA KUNJUMON, OFFICE ATTENDER,
4. P.D.SUJAYAMMA, LINEMAN GRADE I,
5. MATHEW, LINEMAN GRADE I,
6. M.I.SADANANDAN, OVERSEER,
7. P.B.SURESH, SUB ENGINEER,
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. CHIEF ENGINEER (HRM),
3. EXECUTIVE ENGINEER,
For Petitioner :SRI.S.RAMESH BABU
For Respondent :SRI.A.SUDHI VASUDEVAN, SC, KSEB
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/07/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
O.P.No.27251 OF 2002
-------------------------------------------
Dated this the 3rd day of July, 2007
JUDGMENT
Having regard to the materials on record and the fact that
the payment of project allowances were governed by decisions of
the Board on the basis of long term settlement, it is appropriate
that the Board considers the claims of the petitioners that
project allowance is to me made available for persons working in
Vadakkekkara. The question whether such allowances is co
terminus with the project is itself a matter that can be attended
to only by the Board.
In the aforesaid circumstance, the writ petition is disposed
of directing that if the petitioners make appropriate
representations touching the aforesaid matter, the same will
gain the attention of the Board and a decision will be taken
thereon, within a period of four months from the date of receipt
of a copy of this judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.
=======================
THOTTATHIL B. RADHAKRISHNAN, J
O.P.NO. 27251 OF 2002
JUDGMENT
3RD JULY, 2007.
=======================