IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17063 of 2008(F)
1. K.V.DIVAKARAN, KAYALILPADEETTATHIL,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. KERALA BUILDING & OTHER CONSTRUCTION
3. EXECUTIVE OFFICER (HEAD OFFICE),
4. SECRETARY, KERALA BUILDING &
5. DISTRICT EXECUTIVE OFFICER,
For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/06/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 17063 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 9th June, 2008.
J U D G M E N T
Petitioner is claiming pension from the Kerala Building & Other
Construction Workers Welfare Fund. Against the orders of the
original authority, the petitioner originally filed Ext. P7 appeal dated
17-5-2005. Since allegedly the petitioner did not receive any
communication pursuant to the same, the petitioner again filed Ext.
P8 appeal on 20-8-2007. The petitioner now seeks a direction to the
2nd respondent to consider Exts. P7 and P8 in accordance with law
expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 2nd respondent to consider and
pass orders on Exts. P7 and P8 in accordance with law, as
expeditiously as possible, at any rate, within two months from the
date of receipt of a copy of this judgment.
The petitioner shall forward a certified copy of this judgment
along with a copy of the writ petition to the 2nd respondent for
compliance.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.