IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 1546 of 2000(H)
1. K.P.THULASIDAS
... Petitioner
Vs
1. K.S.E.B
... Respondent
For Petitioner :SRI.P.M.MOHAMMED SHIRAZ
For Respondent :SRI.T.G.RAJENDRAN SC FOR K.S.E.B.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/11/2006
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
O.P.No. 1546 of 2000
-----------------------------------------
Dated this the 23rd day of November, 2006
JUDGMENT
The writ petition is filed with the following prayers:-
I) Issue a writ of certiorari quashing Ext.P1 in so far as it
relates to the petitioner.
II) Issue a writ of certiorari quashing Ext.P3 order.
Petitioner has produced Ext.P6 in the case of one Mr.Mamukoya where the
benefit was granted pursuant to direction issued by this court in
O.P.No.17524/1997. If that be so there is no point in discriminating the
petitioner in case the petitioner is similarly situated. I quash Ext.P3. There
will be a direction to the first respondent to consider the matter afresh with
notice to the petitioner and take appropriate action in the light of Ext.P6
extending a similar treatment to the petitioner in case he is similarly
situated. The needful shall be done within a period of three months from
the date of production of a copy of this judgment. The interim order in
C.M.P.No.2481/2000 will continue till such time.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
KURIAN JOSEPH, J.
O.P.NO.1546/2000
JUDGMENT
23rd November, 2006