IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25393 of 2009(T)
1. BALACHANDRAN.K.S., CASHIER,
... Petitioner
Vs
1. THE CHIEF ENGINEER (H.R.M),
... Respondent
2. THE SECRETARY, K.S.E.B.,
For Petitioner :SRI.DINESH R.SHENOY
For Respondent :SRI.K.S.ANIL, SC, KSEB
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/12/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 25393 OF 2009 (T)
=====================
Dated this the 1st day of December, 2009
J U D G M E N T
Heard both sides.
2. The only prayer that is pressed before me is to direct
consideration of Ext.P3 representation made by the petitioner.
3. Having regard to the fact that even according to the
standing counsel, the representation has to be considered by the
2nd respondent, it is directed that on the production of a copy of
this judgment, the 1st respondent shall forward the representation
to the 2nd respondent, who on its receipt shall consider the same
and pass orders thereon. This shall be done, as expeditiously as
possible, at any rate within 8 weeks of receipt of a copy of this
judgment. Petitioner is directed to produce a copy of this
judgment along with a copy of this writ petition before the 1st
respondent for compliance.
Writ petition is disposed of above.
ANTONY DOMINIC, JUDGE
Rp