IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30237 of 2009(Y)
1. HENA.P.N., W/O.SANIL C.K.,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :27/10/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).Nos.30237 OF 2009
-------------------------------------------
Dated this the 27th day of October, 2009
JUDGMENT
Heard learned counsel for the petitioner and learned
standing counsel for the respondents.
Having regard to the contents of Ext.P6, which judgment is
in favour of the petitioner, it is only appropriate that the
competent authority takes up Ext.P7 and issues orders in
accordance with law at the earliest. It is so ordered. Let this
be done within a period of one month. All other issues are left
open. This writ petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.28/10.