IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17154 of 2006(P)
1. P.C. CHARLEY, PUTHENVEETTIL,
... Petitioner
2. V.M. MOHAMED ASEEF, MAMMU MANZIL,
3. T.K. PRANJAN, THOTARATH HOUSE,
4. K. RAVEENDRAN NAIR, ABHAYAM,
5. K.A. JALEEL, KADAVATH HOUSE,
6. S. DILEEP, RAVATHY, VELLAYAMBALAM,
7. P.S. JOHN, POOKKOTTIL,
Vs
1. BHARATH SANCHAR NIGAM LTD.,
... Respondent
2. THE DEPUTY GENERAL MANAGER,
3. ASSISTANT GENERAL MANAGER,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :SRI.C.S.RAMANATHAN, SC, BSNL
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/04/2007
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.17154 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of April 2007
JUDGMENT
Petitioners approached this court with certain grievances
regarding the rate for the works executed by them for laying the
cables. Petitioners are aggrieved by Ext.P1 order passed by the
Principal General Manager. Since the petitioners have still any
remedy left, it will be open to them to approach the Chief General
Manager. It is submitted that the petitioner may be permitted to
pursue that remedy before the said authority.
2. Therefore, without expressing anything to the merits of the
case, this writ petition is disposed of as follows: In the event of the
petitioners approaching the Chief General Manager within a period
of one month from today the matter will be duly considered by him
with notice to them and appropriate orders in accordance with law
will be passed within another three months.
Writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE
jes