High Court Kerala High Court

K.B.Gopi vs State Of Kerala on 22 July, 2008

Kerala High Court
K.B.Gopi vs State Of Kerala on 22 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22025 of 2008(V)


1. K.B.GOPI, (ABKARI WORKER,),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. MANAGING DIRECTOR, KERALA STATE

3. MANAGER, WAREHOUSE, THRIPUNITHURA.

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :SRI.P.J.ELVIN PETER,SC,BEVERAGES CORPN.

The Hon'ble MR. Justice V.GIRI

 Dated :22/07/2008

 O R D E R
                               V. GIRI, J.
                      -------------------------------
                       WP(C).NO.22025 of 2008
                    ---------------------------------
            Dated this the 22nd          day of July, 2008.

                               JUDGMENT

Heard learned counsel for the petitioner and the learned

Standing Counsel for Kerala State Beverage Corporation. The

petitioner, an Abkari Worker was placed under suspension on

17.2.2005 in connection with a criminal case. He was thereafter

reinstated under Ext.P2 order. Subsequently he was acquitted of the

charges as per Ext.P3. He then submitted Ext.P4 for the benefits

which he was denied. The same is followed by Ext.P5. Action has not

been taken so far and hence this writ petition.

2. In the result, the writ petition is disposed of directing the

second respondent to consider and pass orders on Exts.P4 and P5

within a period of two months from the date of receipt of a copy of

this judgment. The petitioner shall produce a copy of this judgment

along with a copy of the writ petition before the second respondent .

V.GIRI, JUDGE.


Pmn/

WPC. /2008    2