IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1237 of 2010(D)
1. K.SUBRAMANIAN, AGED 70 YEARS,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER, KERALA STATE
3. THE ASST.EXECUTIVE ENGINEER,
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :14/01/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 1237 OF 2010 D
-----------------------------------------------------------
Dated this the 14th January, 2010.
JUDGMENT
The petitioner is a person who has retired as an Assistant
Grade II from the office of the third respondent under the Kerala
State Electricity Board on 29.2.2000. The petitioner had earlier
joined the Panchayat Common Service having been advised for
appointment by the Kerala Public Service Commission. On his
appointment under the first respondent, he was relieved from the
Panchayat Common Service. He had lost his continuity in
employment while joining the services of the Kerala State Electricity
Board. The petitioner claims that his services under the Panchayat
Common Service be also considered for the purpose of calculating
the total length of service for the purpose of pension and other
retirement benefits. The complaint of the petitioner is that though
he had submitted Exts.P2 and P4 representations before the second
respondent, no orders have been passed thereon till date. In view
of the fact that Exts.P2 and P4 are pending consideration of the
second respondent, this writ petition can be disposed of directing
an early disposal of the said representations.
WPC 1237/2010 2
2. In view of the above this writ petition is disposed of
directing the second respondent to consider the grievance of the
petitioner set out in Exts.P2 and P4 representations in accordance
with law as expeditiously as possible and at any rate within a period
of two months from the date of receipt of a copy of this judgment.
K. SURENDRA MOHAN
Judge
jj
WPC 1237/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: