IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4385 of 2007(V)
1. G. VARGHESE
... Petitioner
2. B. CHEMBAKARAMAN PILLAI
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR &
3. DEPUTY CHIEF ACCOUNTS OFFICER,
4. ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.P.P.SOMAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :08/02/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 4385 of 2007
----------------------------------
Dated this 8th day of February , 2007
JUDGMENT
Sri.K.Prabhakaran, the learned Standing Counsel takes
notice for the respondents. Having regard to the grounds raised
and the submissions addressed before me by Sri.P.P.Soman Nair,
the learned counsel for the petitioners and Sri.K.Prabhakaran,
this writ petition will stand disposed of with the following
directions:
The Managing Director of the KSRTC will take up Exts.P4
and P5 representations respectively submitted by the first and
2nd petitioner, consider those representations in the light of the
various grounds raised in the writ petition and take a correct and
just decision thereon within two months of receiving a copy of
this judgment together with a copy of this writ petition.
PIUS C.KURIAKOSE
Judge
dpk