IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7119 of 2008(V)
1. K.K.YOOSAF, AGED 48 YEARS, S/O. HASSIM,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. THE DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.P.K.IBRAHIM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/03/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.7119 OF 2008
----------------------------------------
Dated this the 18th day of March, 2008
JUDGMENT
The petitioner is a reserve driver appointed in the Kerala
State Road Transport Corporation through the Kerala Public
Service Commission. He has certain grievances regarding
assignment of seniority and consequent work allotment. In this
respect the petitioner has filed Ext.P4 representation, detailing
his grievances, before the 1st respondent. The petitioner now
confines his relief for a direction to the 1st respondent to consider
and pass appropriate orders on Ext.P4 expeditiously.
2. I have heard the learned standing counsel appearing
for the Corporation also. Now that Ext.P4 has been filed by the
petitioner, the 1st respondent shall consider and pass appropriate
orders thereon 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 and
others, who may be affected by any orders to be passed on
Ext.P4. The petitioner shall forward a certified copy of the
W.P.(c) No.7119/08 2
judgment along with a copy of this writ petition to the 1st
respondent for compliance.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd