High Court Kerala High Court

G.Rajasekharan vs The Kerala State Electricity … on 19 June, 2007

Kerala High Court
G.Rajasekharan vs The Kerala State Electricity … on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16882 of 2007(I)


1. G.RAJASEKHARAN, SENIOR ASSISTANT
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHAIRMAN, KSEB,

3. THE CHIEG ENIGNEER, (HRM),

                For Petitioner  :SRI.K.S.MOHAMED HASHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :19/06/2007

 O R D E R
                           K.BALAKRISHNAN NAIR, J.

                           ------------------------------

                       W.P.(C) No. 16882 of 2007-I

                       -------------------------------------

                   Dated this the 19th   day of June, 2007.


                                  J U D G M E N T

The petitioner is an employee of the Kerala State Electricity

Board. He is placed under suspension, in contemplation of disciplinary

proceedings. He has already been served with Ext.P2 memo of

charges and he has filed Ext.P3 reply also. Claiming reinstatement in

service, pending finalisation of the proceedings against him, he has

filed Ext.P6 representation, before the third respondent. Thereafter,

this writ petition is filed, seeking appropriate reliefs.

2. The learned Standing Counsel for the Kerala State Electricity

Board submitted that Ext.P6 is received and pending.

In view of the above submission, the third respondent is directed

to consider and pass orders on Ext.P6, in accordance with law, after

affording an opportunity of being heard to the petitioner, within two

months from the date of production of a copy of this judgment.

K.BALAKRISHNAN NAIR,

JUDGE.

MS