IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23540 of 2007(B)
1. K.M.BABU, LOWER DIVISION TYPIST,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.BENOY THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :28/02/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 23540 of 2007
--------------------------
Dated this the 28th February, 2008
J U D G M E N T
Though several contentions have been urged in the writ
petition, learned counsel for the petitioner confines his prayer at
this stage for consideration of Exhibit P12.
I heard the learned Government Pleader also.
In the circumstances, the writ petition is disposed of
directing the respondent to consider Exhibit P12 and take
appropriate decision thereon, after hearing a representative of
the petitioner, within a period of two months from the date of
receipt of a copy of this judgment. Respondent shall take into
consideration Exhibits P10 and P11 as also Exhibit P5 judgment
and any other relevant Government Order which may be placed
before the Government by the petitioner.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007