High Court Kerala High Court

M.Abdulla vs The Kerala Water Authority on 12 September, 2007

Kerala High Court
M.Abdulla vs The Kerala Water Authority on 12 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27083 of 2007(Y)


1. M.ABDULLA, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. THE KERALA WATER AUTHORITY,
                       ...       Respondent

                For Petitioner  :SRI.M.R.GOPALAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/09/2007

 O R D E R
                                V.GIRI,J.
                 -----------------------------------------
                      W.P.(C) NO.27083 of 2007
                 -----------------------------------------

           Dated this the 12th day of September, 2007

                               JUDGMENT

The petitioner, a physically handicapped person, was appointed

as Works Superintendent Grade II on a provisional basis, as per Order

of the Executive Engineer, PH Division, Palakkad on 16.3.1981.

According to the petitioner, his services have subsequently been

regularised and higher grade on completion of 10 years services was

also sanctioned to him. He contends that he is entitled to higher time

scale and has moved Ext.P2 representation in this regard before the

Managing Director of Kerala Water Authority.

2. I have heard the learned Standing Counsel for the Water

Authority as well.

3. In the facts and circumstances of the case, the respondent

shall take a decision on Ext.P2, after hearing the petitioner, within two

months from the date of receipt of a copy of this judgment.

Writ Petition is disposed of as above.

V.GIRI, JUDGE

css
/

: :

: :