High Court Kerala High Court

C.Thulaseedharan Nair vs Kerala State Electricity Board on 22 December, 2009

Kerala High Court
C.Thulaseedharan Nair vs Kerala State Electricity Board on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37040 of 2009(Y)


1. C.THULASEEDHARAN NAIR,
                      ...  Petitioner
2. SUBAIR N., SUB ENGINEER (ELECTRICAL)

                        Vs



1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

2. THE CHIEF ENGINEER (H.R.M.)

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/12/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                 W.P.(C) NO. 37040 OF 2009 (Y)
                 =====================

          Dated this the 22nd day of December, 2009

                         J U D G M E N T

Petitioners submit that they have made Exts.P4 and P5

claiming monetary benefits which were due to him for the period

when they were kept under reversion which has been interfered

by this Court. It is stated that similar benefit has already been

extended to their colleagues.

In view of the above, I dispose of this writ petition directing

the 1st respondent to consider and pass orders on Exts.P4 and P5.

This shall be done, as expeditiously as possible, at any rate within

8 weeks of receipt of a copy of this judgment along with a copy of

this writ petition.

ANTONY DOMINIC, JUDGE
Rp