IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29026 of 2009(W)
1. INDRASENAN N.S., ASSISTANT EXECUTIVE
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. CHIEF ENGINEER (HRM) ELE,
3. DEPUTY CHIEF ENGINEER,
4. EXECUTIVE ENGINEER, LOWER PERIYAR
For Petitioner :SRI.BIJU MARTIN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :14/10/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).29026/2009
--------------------
Dated this the 14th day of October, 2009
JUDGMENT
Petitioner, Assistant Executive Engineer in the Kerala
State Electricity Board and currently stationed at Lower
Periyar Erection Division, Karimanal, has been transferred to
the Electrical Sub Division, Angamaly on request, as
evidenced by Ext.P1. Petitioner’s grievance arises out of non
implementation of Ext.P1.
2. I heard learned Standing Counsel for the Electricity
Board also. Learned counsel submits that steps will be taken
to relieve the petitioner to enable him to join at Angamaly, as
early as possible. Submission is recorded.
3. Writ petition is disposed of directing the 2nd respondent
to relieve the petitioner pursuant to Ext.P1, at the earliest, at
any rate, within six weeks from the date of receipt of a copy of
this judgment.
V.GIRI,
Judge
mrcs