IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12642 of 2007(E)
1. P.S.SULTHAN, S/O.LATE SHEIK PAREETH,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/04/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 12642 of 2007
----------------------------------
Dated this 11th day of April, 2007
JUDGMENT
Sri.K.Prabhakaran, the learned Standing Counsel takes
notice on behalf of the respondent KSRTC. Considering the rival
submissions addressed at the bar, this writ petition will stand
disposed of directing the 2nd respondent to take up Ext.P2,
consider the same in the light of the various grounds raised in the
writ petition and take a decision. The decision as directed above
will be taken at the earliest and at any rate within two months of
receiving a copy of this judgment together with copy of this writ
petition.
PIUS C.KURIAKOSE
Judge
dpk