IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37678 of 2007(I)
1. ELIAS T.KURUVILLA, THYPARAMBIL HOUSE,
... Petitioner
2. RATHIS K.VIJAYAN, KARTHIKA HOUSE,
3. JIJUMON VARIKKATTU, VARIKKATTU HOUSE,
4. PRASANTH K., LAKSHAM VEEDU,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. CHIEF ENGINEER, PWD (ELECTRICAL)
3. SUPERINTENDING ENGINEER,
4. ASST.EXECUTIVE ENGINEER,
5. ASSISTANT ENGINEER (WORKS)
6. ASST.ENGINEER, ELECTRICAL WING,
For Petitioner :SRI.T.S.RAJASENAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :19/12/2007
O R D E R
V. GIRI, J.
-------------------------------------------
W.P.(C).NO.37678 OF 2007- I
---------------------------------------------
Dated this the 19th day of December, 2007.
JUDGMENT
Though several contentions have been raised by the
petitioners, learned counsel for the petitioners confines his
prayer at this stage for a direction to the 1st respondent herein
to consider and take appropriate action on Ext.P4.
After having heard the learned Government Pleader also, this
writ petition is disposed of directing the 1st respondent to look into
Ext.P4 and take a decision thereon within a period of two months
from the date of receipt of a copy of this judgment. The petitioners
shall produce a copy of this judgment and the writ petition also
before the 1st respondent.
V. GIRI, JUDGE.
cl
.
2
.
3