IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3195 of 2007(E)
1. C.B.THILAKAN, SENIOR SUPERINTENDENT
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER (HRM), K.S.E.B.,
3. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.S.EASWARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :31/01/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 3195 OF 2007 E
= = = = = = = = = = = = = = =
Dated this the 31st January, 2007
J U D G M E N T
The petitioner has retired from service. D.C.R.G.
as determined by the respondent-Board has been paid to
him pursuant to directions issued by this Court in Ext.
P2 judgment. Thereafter, Ext. P5 notice has been
issued by the 3rd respondent directing the petitioner to
remit the amount of liability fixed by the Board within
7 days. He is informed that if the amount is not
remitted appropriate action to deduct the said amount
will be taken. The petitioner submits that Ext. P5
notice is not in conformity with the findings made by
this Court in the judgment or the freedom given to
the respondents.
2. In my view, it will be too early for this Court
to consider the merits of the contentions of the
petitioner since what is challenged is only a notice
issued by the 3rd respondent. The petitioner, if so
advised, can send a reply to Ext. P5 taking up the
contentions available to him. If final decision is
taken to the prejudice of the petitioner, at that stage
WPC No. 3195/2007 -2-
only he need invoke the jurisdiction of this Court.
Therefore, without prejudice to the right of the
petitioner to file reply to Ext. P5, this writ petition
is disposed of.
K.K. DENESAN
JUDGE
jan/