IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33323 of 2007(P)
1. K.Y.KURIAKOSE, KANJIRAMKUZHI THADATHIL
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :13/11/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.33323 OF 2007
-------------------------------------------
Dated this the 13th day of November, 2007
JUDGMENT
Heard learned counsel for the petitioner and standing
counsel for the Kerala State Road Transport Corporation.
Having regard to the age of the petitioner and the
pendency of the appeal in the disciplinary proceedings, it is
directed that Exts.P2 and P4 shall be take up, considered and
disposed of by the second respondent in accordance with law,
after affording the petitioner an opportunity of being heard. Let
this be done taken within a period of four months from the date
of receipt of a copy of this judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.