IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24687 of 2009(E)
1. P.P.NISTHAR, SHIFT SUPERVISOR,
... Petitioner
2. TOMY JOSEPH, CHEMIST-CUM-PLANT-INCHARGE
3. MOHANAN CHETTIYAR, FACTORY ASSISTANT,
Vs
1. STATE OF KERALA - REPRESENTED BY THE
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE
3. THE KERALA STATE CO-OPERATIVE RUBBER
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/10/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.24687 of 2009
==================
Dated this the 20th day of October, 2009
J U D G M E N T
The petitioners’ grievance in this writ petition is that despite
Ext.P10 judgment dated 2.4.2003 the 1st respondent has not taken any
steps to pass orders as contemplated in Ext.P10 judgment despite the
time limit of four months from the date of receipt of a representation
filed by the petitioners fixed therein.
2. It is admitted that pursuant to the representation filed by
the petitioners as directed in Ext.P10 judgment, hearing was
conducted twice. That being so, the Government cannot postpone the
decision as directed in Ext.P10 judgment. Accordingly, I direct the 1st
respondent to pass orders as contemplated in Ext.P10 judgment, as
expeditiously as possible, at any rate, within one month from the date
of receipt of a certified copy of this judgment.
The writ petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2