IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8738 of 2007(M)
1. MANOJ.T.V., SUB ENGINEER (ELECTRICAL),
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. THE CHIEF ENGINEER (H.R.M),
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :15/03/2007
O R D E R
K.K.DENESAN, J
-----------------------------------------
W.P.(C)NO. 8738 of 2007
-----------------------------------------
Dated this the 15th day of March, 2007
JUDGMENT
The petitioner is working as Sub Engineer (Electrical) in the
service of the Kerala State Electricity Board. Ext.P3 representation filed
by the petitioner is pending with the second respondent. The grievance
of the petitioner pertains to the alleged delay in granting him
promotion to the post of Assistant Engineer in the quota reserved for
Diploma holders. Counsel for the petitioner submits that this Court
may direct the second respondent to take early decision on Ext.P3.
2. Heard the Legal Laision Officer for the respondents.
3. In the circumstances, there shall be an order directing the
second respondent to consider Ext.P3 on merits and pass orders, in
accordance with law, within two months from the date of receipt of a
copy of the judgment. The petitioner shall produce a copy of the
judgment before the second respondent for information and
compliance.
K.K.DENESAN, JUDGE
css/
W.P.(C)No. :2:
s
W.P.(C)No. :3: