IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30678 of 2007(B)
1. P.HARIDASAN, AGED 57 YEARS,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. CHIEF ENGINEER, HRM, KSEB, VYDYUTHI
For Petitioner :SRI.G.D.PANICKER
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :07/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 30678 of 2007
--------------------------
Dated this the 7th November, 2007
J U D G M E N T
Petitioner, who retired from the services of the K.S.E.B. on
31.1.2005 seeks retrospective date of effect for the second
higher grade and also for sanctioning of the third higher grade.
Petitioners claim in this regard contained in Exhibit-P5 was filed
on 20.11.2003.
2. Learned Standing Counsel for the Board submits that
the claim is belated. Therefore it should not be entertained by
this Court.
After hearing both sides, this writ petition is disposed of
directing the 1st respondent to take a decision on Exhibit-P5,
after hearing the petitioner, within a period of two months from
the date of receipt of a copy of this judgment. I make it clear
that I am not expressing any opinion on the merits of the claim
made by the petitioner.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007
V.GIRI,J.
————————-
W.P ( C) No. of 2007
————————–
Dated this the 2nd November, 2007
J U D G M E N T
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007