High Court Kerala High Court

John Benson J. vs State Of Kerala on 1 February, 2010

Kerala High Court
John Benson J. vs State Of Kerala on 1 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3134 of 2010(N)


1. JOHN BENSON J.,SENIOR ELECTRICIAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP BY ITS
                       ...       Respondent

2. THE DIRECTOR OF PRINTING, GOVERNMENT

3. THE CHIEF ELECTRICAL INSPECTOR,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :01/02/2010

 O R D E R
                            C.T. RAVIKUMAR, J.
                     --------------------------------------------
                         W.P.(C). NO.3134 OF 2010
                     --------------------------------------------
                   Dated this the 1st day of February, 2010


                                  JUDGMENT

The petitioner is a Senior Electrician Grade-II in the Government

Central Press, Thiruvananthapuram. Exts.P1 and P2 circulars are issued by the

third respondent prescribing qualification and experience of authorised

persons for the operation and maintenance of High Tension and Extra High

Tension installations. The grievance of the petitioner is that despite the

issuance of Exts.P1 and P2 circulars, no steps were taken by the respondents

for implementing the same. To redress the grievance, the petitioner has filed

repeated representations as is obvious from Ext.P4 to P6 and P8

representations. According to him, despite the said repeated representations,

no action was taken to implement the direction issued by the third respondent

in Exts.P1 and P2 circulars.

2. The said representations are pending before the second

respondent. Admittedly, the second respondent is competent to look into the

grievance raised as per the said representations. In the circumstances,

W.P.(C) NO.3134 of 2010 2

there shall be a direction to the second respondent to consider and pass

appropriate orders on Ext.P4, P5, P6 and P8 representations expeditiously,

at any rate, within a period of two months from the date of receipt of a

copy o this judgment.

The Writ Petition is disposed of as above.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.3134 of 2010 3

C.T. RAVIKUMAR, J.

CRL. M.C. NO.

O R D E R

3rd June, 2009