High Court Kerala High Court

P.P.Ravi vs Kerala State Road Transport on 8 February, 2007

Kerala High Court
P.P.Ravi vs Kerala State Road Transport on 8 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4425 of 2007(B)


1. P.P.RAVI, AGED 34, SOPANAM,
                      ...  Petitioner
2. C.K.PRADEEPAN, CHALIL KIZHAKKAYIL,
3. M.C.REGHUNATH, MEETHALE CHEMBAYIL,
4. SURESH KUMAR.K., KALKUDUMBIL HOUSE,
5. DEVADASAN KADUKAMVELLI,

                        Vs



1. KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. WORKS MANAGER, REGIONAL WORKSHOP,

3. ASST.TRANSPORT OFFICER,

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :08/02/2007

 O R D E R
                       PIUS C.KURIAKOSE, J.

                     ----------------------------------

                    W.P.(C)NO. 4425  of    2007

                     ----------------------------------

              Dated this 8th day of  February, 2007


                              JUDGMENT

Sri.Johnson P.John, the learned Standing Counsel takes

notice for the respondent KSRTC. I do not propose to go into

the merits of the matter. Exts.P4 and P5 representations have

been submitted by the petitioners before the Managing Director

of the KSRTC. The Managing Director of the KSRTC will take up

Exts.P4 and P5, hear the representatives of the petitioners and

take a correct and just decision. Decision as directed above will

be taken within two months of receiving a copy of this judgment.

PIUS C.KURIAKOSE

Judge

dpk