High Court Kerala High Court

K.Sasidharan vs Area Manager on 31 October, 2007

Kerala High Court
K.Sasidharan vs Area Manager on 31 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32283 of 2007(R)


1. K.SASIDHARAN, AGED 57, S/O.MUKUNDAN,
                      ...  Petitioner

                        Vs



1. AREA MANAGER, TELECOM, BSNL, PAYYANUR.
                       ...       Respondent

2. THE GENERAL MANAGER, TELECOM,

3. THE CHIEF GENERAL MANAGER,

                For Petitioner  :SRI.P.V.MOHANAN

                For Respondent  :SRI.B.JAYASANKER, SC, BSNL

The Hon'ble MR. Justice V.GIRI

 Dated :31/10/2007

 O R D E R
                              V.GIRI,J.
                       -------------------------
                  W.P ( C) No. 32283 of 2007
                       --------------------------
              Dated this the 31st       October, 2007

                         J U D G M E N T

Aggrieved by an order of suspension of Exhibit-P2, inter

alia, on the ground that it was passed by an authority which has

no jurisdiction. Petitioner has preferred Exhibit-P3 before the

Chief General Manager.

2. Learned Standing Counsel for the BSNL Sri.

Jayasankar submits that the allegation regarding the absence of

jurisdiction as regards Exhibit-P2 is not correct.

3. I am not expressing anything on merits. Due to the

pendency of Exhibit-P3 before the 3rd respondent , this writ

petition is disposed of directing the 3rd respondent to look into

Exhibit-P3 and take a decision thereon, within two months from

the date of receipt of a copy of this judgment.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007