IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 245 of 2008(D)
1. C.ANIL KUMAR, PROVISIONAL CONDUCTOR,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. KERALA STATE ROAD TRANSPORT CORPORATION,
For Petitioner :SRI.K.SHRIHARI RAO
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/01/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 245 of 2008(D)
=======================
Dated this the 21st day of January, 2008
JUDGMENT
The petitioner who is stated to have been working as a
provisional conductor in the 2nd respondent Corporation from
1999 onwards, claims to regularisation in service as in the case
of certain other similarly placed provisional conductors. Raising
this claim, petitioner has filed Ext.P3 representation before the
1st respondent. The petitioner seeks expeditious disposal of the
same.
2. I have heard the learned Government Pleader and the
standing counsel appearing for the 2nd respondent. In the facts
and circumstances of the case, there would be a direction to the
1st respondent to consider and pass appropriate orders on
Ext.P3, as expeditiously as possible, at any rate, within three
months from the date of receipt of a copy of this judgment after
affording an opportunity of being heard to the petitioner as well
as 2nd respondent. However, I make it clear that I have not
W.P.(C) No. 245/2008/D -2-
considered the claim of the petitioner on merits and it would be
for the 1st respondent to decide the question on the basis of the
law prevailing on the subject.
The writ petition is disposed of as above.
S.SIRI JAGAN,
JUDGE
jp