IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33013 of 2010(B)
1. M.G.BENNY,
... Petitioner
Vs
1. KERALA STATE ELECTRCITY BOARD,
... Respondent
2. CHIEF ENGINEER(HRM),
3. DEPUTY CHIEF ENGINEER,
4. DEPUTY CHIEF ENGINEER,
For Petitioner :SRI.P.M.PAREETH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/10/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 33013 of 2010
==================
Dated this the 29th day of October, 2010
J U D G M E N T
The petitioner entered service of the Kerala State Electricity
Board as an electricity worker. Later, he secured appointment by
transfer as Driver Grade II. in the departmental quota. But he is
posted away from his home. In view of the ailments of his mother and
his wife, he wants to be posted near to his residence, for which, he has
to essentially seek a reversion as an electricity worker. Seeking that
relief, the petitioner has filed Ext.P3 representation before the 2nd
respondent. The petitioner seeks a direction to the 2nd respondent to
consider and pass orders on Ext.P3 expeditiously.
Having heard the learned standing counsel appearing for the
Kerala State Electricity Board also, I dispose of this writ petition with a
direction to the 2nd respondent to consider and pass orders on Ext.P3,
as expeditiously as possible, at any rate, within six weeks from the
date of receipt of a certified copy of this judgment after affording an
opportunity of being heard to the petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2