High Court Kerala High Court

P.Haridasan vs Kerala State Electricity Board on 7 November, 2007

Kerala High Court
P.Haridasan vs Kerala State Electricity Board on 7 November, 2007
       

  

  

 
 
  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