IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36088 of 2009(E)
1. N.RADHAKRISHNAN NAIR,
... Petitioner
Vs
1. THE CHAIRMAN AND MANAGING DIRECTOR,
... Respondent
For Petitioner :SRI.N.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/01/2010
O R D E R
ANTONY DOMINIC, J
.......................
W.P.(C).36088/2009
.......................
Dated this the 5th day of January, 2010
JUDGMENT
Petitioner who is Chargeman Grade-II aspire for grade
promotion as Chargeman Grade-I with effect from 1.10.2000,
the date on which he completed 25 years of service. Urging
his claim as above, he has filed Ext.P6 representation before
the 1st respondent. The writ petition is filed aggrieved by
the delay on the part of the 1st respondent in considering
Ext.P6 representation.
2. If, as stated by the petitioner, Ext.P6 representation
has been made and is still pending before the 1st respondent,
1st respondent shall consider the said representation as
expeditiously as possible, at any rate, within six weeks from
the date of receipt of a copy of this judgment along with the
copy of the writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC,
Judge
mrcs