IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4988 of 2008(R)
1. K.J. ALPHONSE, KALATHIL HOUSE
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. CHAIRMAN AND MANAGING DIRECTOR
3. ASSISTANT TRANSPORT OFFICER
For Petitioner :SRI.T.P.SAJAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/02/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.4988 OF 2008
----------------------------------------
Dated this the 12th day of February, 2008
JUDGMENT
The petitioner who is a provisional Conductor in the Kerala
State Road Transport Corporation seeks regularisation in service
as done in the case of 144 other candidates similarly situated.
Seeking this relief, the petitioner has filed Ext.P6 representation
before the 2nd respondent. The petitioner seeks expeditious
disposal of the same.
2. I have heard the learned standing counsel appearing
for the KSRTC also. In the facts and circumstances of the case,
there would be a direction to the 2nd respondent to consider and
pass appropriate orders on Ext.P6 as expeditiously as possible, at
any rate, within two months from the date of receipt of a copy of
this judgment, after affording an opportunity of being heard to
the petitioner.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd