IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27708 of 2003(W)
1. DR. KURUVILA VARGHESE, AGED 34 YEARS,
... Petitioner
Vs
1. KERALA LIVESTOCK DEVELOPMENT BOARD LTD.,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.K.JOSE
For Respondent :SMT. K.SUNITHA VINOD, SC, KLSDB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :15/12/2006
O R D E R
KURIAN JOSEPH, J.
--------------------------
W.P. (C). NO. 27708 OF 2003
---------------------
Dated this the 15th day of December, 2006
J U D G M E N T
The writ petition is filed with the following prayers:-
“(a) To issue a writ of mandamus commanding the
respondents not to recover any amount alleged to be
concession of house rent granted to the petitioner, from
his salary.
(b) To issue a direction to the 1st respondent to consider
and pass appropriate orders on Exhibit P1 representation.”
The main contention of the petitioner is that while passing Ext.P2,
Ext.P1 was not considered. There is no counter affidavit despite an interim
order ever since 29.8.03. There will be a direction to the 1st respondent to
consider Ext.P1, with notice to the petitioner, and pass appropriate orders
thereon in accordance with law untrammelled by the stand taken in Ext.P2,
within a period of four months from the date of receipt of a copy of this
judgment. The interim order passed by this Court will continue till such
time. The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.
JUDGMENT
15th DECEMBER, 2006