High Court Kerala High Court

K.P.Upendran vs The Chief General Manager (Hrd) on 25 May, 2007

Kerala High Court
K.P.Upendran vs The Chief General Manager (Hrd) on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29238 of 2006(E)


1. K.P.UPENDRAN, KALAPURA KOVILAKAMPARAMBU,
                      ...  Petitioner
2. SINDHU K.U.,D/O.K.P.UPENDRAN,

                        Vs



1. THE CHIEF GENERAL MANAGER (HRD),
                       ...       Respondent

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :25/05/2007

 O R D E R



                          K.BALAKRISHNAN NAIR, J.

                      --------------------------------------

                         W.P.(C) No.29238 of 2006-E

                     ----------------------------------------

                  Dated this the 25th    day of  May, 2007


                                 J U D G M E N T

The petitioners claim appointment under the Dying-in-harness

scheme for the second petitioner. Her representation Ext.P1, and also

the representation filed by them and another Ext.P3 are pending. The

petitioners pray for a direction to the respondent to consider and pass

orders on them.

2. I heard the learned Standing Counsel for the respondent also.

3. The Writ Petition is disposed of directing the respondent to

consider and pass orders on Exts.P1 and P3, in accordance with law,

within one month from the date of production of a copy of this

judgment.

K.BALAKRISHNAN NAIR, JUDGE.

MS