High Court Kerala High Court

K.Venugopalan vs Kerala State Road Transport … on 21 October, 2009

Kerala High Court
K.Venugopalan vs Kerala State Road Transport … on 21 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29699 of 2009(F)


1. K.VENUGOPALAN, AGED 54 YEARS
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. THE EXECUTIVE DIRECTOR (V & A)

3. THE ASSISTANT TRANSPORT OFFICER,

4. THE ASSISTANT TRANSPORT OFFICER,

                For Petitioner  :SRI.O.P.NANDAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :21/10/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J
  ...........................................
         WP(C).NO.29699      OF   2009
  ............................................
   DATED THIS THE  21st DAY OF  OCTOBER, 2009

                    JUDGMENT

The petitioner, who states that he is due to

retire on 31.3.2010, seeks a direction for

consideration of his case for promotion as

claimed by him. Without expressing anything

on merits, this writ petition is ordered

directing that Exts.P4 to P6 will be taken up

and considered by the competent among the

respondents and orders issued within a period

of two months from the date of receipt of a

copy of this judgment. All other issues are

left open.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/22/10