High Court Kerala High Court

Leela S vs The Secretary on 16 July, 2010

Kerala High Court
Leela S vs The Secretary on 16 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21265 of 2010(G)


1. LEELA S.,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE DISTRICT EMPLOYMENT EXCHANGE

3. THE GENERAL MANAGER,

                For Petitioner  :SRI.PAUL MATHEW (PERUMPILLIL)

                For Respondent  :SRI.M.K.CHANDRAMOHAN DAS,SC,KOLLAM CO-O

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :16/07/2010

 O R D E R
                  P.R.RAMACHANDRA MENON, J
                     --------------------------------------------
                      WP(C) NO. 21265 OF 2010
                     --------------------------------------------
               Dated this the 16th day of July, 2010

                                 JUDGMENT

The learned counsel for the petitioner submits that, the grievance

projected in the Writ Petition has already been taken up by filing Ext.P5

representation before the 1st respondent and that the petitioner will be

satisfied, if appropriate direction is given to the 1st respondent to consider

Ext.P5 and pass orders thereon.

2. Heard the learned standing counsel appearing for the Bank,

as well as the learned Government Pleader appearing for the other

respondents.

3. In the above circumstances, the 1st respondent is directed to

consider Ext.P5 and pass appropriate orders thereon in accordance with

law, as expeditiously as possible, at any rate, within one month from the

date of receipt of a copy of this judgment.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE
dnc