IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16297 of 2010(J)
1. MOHANKUMAR.K, OPERATOR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE KERALA WATER AUTHORITY,
For Petitioner :SRI.D.KISHORE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/05/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.16297 of 2010 (J)
---------------------------------
Dated, this the 27th day of May, 2010
J U D G M E N T
The petitioner’s main grievance is that he ought to have been
regularised in the services of the 2nd respondent with retrospective
effect at least from 05/04/1990, the date of entry in the service. It
is stated that all others, who are similarly situated, have been given
such benefit. It is seen that pursuant to Ext.P5 proceedings he has
filed Ext.P9 representation before the 1st respondent, which is
pending without orders.
2. Having regard to the pendency of the claim as above, it
is directed that the 1st respondent shall consider Ext.P9 with notice
to the petitioner. This shall be done as expeditiously as possible, at
any rate, within three months of production of a copy of this
judgment, along with a copy of this writ petition.
The petitioner shall produce a copy of this judgment along
with a copy of this writ petition before the 1st respondent for
compliance.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg