IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6087 of 2007(Y)
1. N.V.BALAKRISHNAN,AGED 57 YEARS,
... Petitioner
Vs
1. CHAIRMAN,
... Respondent
2. KERALA STATE ELECTRICITY BOARD REP.BY
For Petitioner :SRI.G.D.PANICKER
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :13/03/2007
O R D E R
K.K.DENESAN, J
-----------------------------------------
W.P.(C)NO.6087 of 2007
-----------------------------------------
Dated this the 13th day of March, 2007
JUDGMENT
The petitioner retired on 31.12.2003 while working as Sub
Engineer in the Kerala State Electricity Board. Disciplinary
proceedings pending against him have been finalised as per
Ext.P13 proceedings of the Chairman of the Board passed on
24.1.2007. Last paragraph of Ext.P13 says that a lenient view is
taken in the case of the petitioner and it has been decided to
drop the punishment imposed by the Chief Engineer (HRM). The
grievance of the petitioner is that the benefits consequent on
Ext.P13 have not been granted to him by the subordinate
authorities. He has filed Ext.P14 representation before the
Secretary of the respondent Board requesting to grant him the
following reliefs:
i) issue a writ of certiorari or any writ or
order to quash the finding of the first respondent
to the extent that there is no merit in the
appeal;
W.P.(C)No.6087/2007 :2:
ii) issue a writ of mandamus or any other writ
or direction or order directing the respondents to
grant the financial benefit on account of dropping
the punishment;
iii) direct the respondents to promote the
petitioner as Asst.Engineer from the date of
promotion of his junior and grant all consequent
pecuniary benefits arising therefrom;
iv) direct the respondents to revise pension
and other pensionary benefits immediately on
account of 1 and 2 above;
2. I have heard the Laision Officer for the respondent Board.
3. It is only appropriate that the Secretary of the
respondent Board takes up for consideration Ext.P14 in the light
of Ext.P13 and pass orders in accordance with law, as
expeditiously as possible. Hence, there shall be a direction that
the Secretary of the Board shall dispose of Ext.P14 within six
weeks from the date of receipt of a copy of the judgment.
Benefits that are found payable shall be worked out and paid to
the petitioner within two months thereafter.
K.K.DENESAN, JUDGE
css
/
W.P.(C)No.6087/2007 :3:
s
W.P.(C)No.6087/2007 :4: