IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18507 of 2008(C)
1. K.BULBENDRAN, S/O.T.R.KESAVAN,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE EXECUTIVE DIRECTOR (VIGILANCE),
3. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.N.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :14/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 18507 OF 2008 C
````````````````````````````````````````````````````
Dated this the 14th day of August, 2008
J U D G M E N T
Petitioner seeks a direction to implement Ext.P1 within
a reasonable time. Petitioner has preferred Ext.P2. Ext.P1 is the
order passed in the revision petition filed by the petitioner. The
Appellate Tribunal had allowed the revision petition and also
declared that the petitioner is entitled to all the benefits in service.
2. I heard learned counsel for the petitioner and learned
standing counsel. The learned standing counsel submits that a
decision has been taken and a direction has been given to
implement Ext.P1 and that Ext.P1 will be implemented within two
weeks by the 3rd respondent. I record the submission of the
learned standing counsel and direct that Ext.P1 will be
implemented at any rate, within the maximum period of three
weeks from today.
Writ petition is disposed of as above.
Sd/-
(K.M.JOSEPH, JUDGE)
aks