IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37814 of 2008(B)
1. JOSE PHILIP,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER (HRM),
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :19/12/2008
O R D E R
A.K.BASHEER, J.
--------------------------------------
W.P(C) No.37814 of 2008-B
---------------------------------------------
Dated this the 19th day of December, 2008.
J U D G M E N T
Petitioner who is stated to be working as Cashier in the
transmission circle office under the Kerala State Electricity Board,
at Kottarakkara, contends that his legitimate claim for promotion
to the post of Senior Assistant is being totally ignored and
overlooked. Learned counsel points out that petitioner has
submitted Ext.P6 representation in this regard highlighting his
grievance. He also points out that in the case of similarly
situated employees, this Court had intervened and consequently
Ext.P4 order was passed by the Court. The limited prayed of the
learned counsel is that respondent No.2 may be directed to take
a decision on Ext.P6 keeping in view Exts.P8 and P9.
2. Learned Standing Counsel for the Board submits that
appropriate decision on Ext.P6 will be taken without any delay.
In the above facts and circumstances of the case, the writ
petition is disposed with a direction to respondent No.2 to
consider and pass appropriate orders on Ext.P6 strictly on its
W.P(C) No.37814 of 2008-B
: 2 :
merit and in accordance with law as expeditiously as possible and
at any rate within four months from the date of receipt of a copy
of this judgment. Needless to mention that the petitioner and all
others who are likely to be affected by the order to be passed by
respondent No.2 shall be afforded sufficient opportunity of being
heard before a decision is taken on the matter. While disposing
of Ext.P6, respondent No.2 shall keep in view Exts.P8 and P9
also.
Sd/-
A.K.BASHEER
JUDGE
//True copy//
PA to Judge
ab