High Court Kerala High Court

P.Sunil vs Chief Engineer(Civil)-I on 4 July, 2008

Kerala High Court
P.Sunil vs Chief Engineer(Civil)-I on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 5532 of 2001(H)



1. P.SUNIL
                      ...  Petitioner

                        Vs

1. CHIEF ENGINEER(CIVIL)-I
                       ...       Respondent

                For Petitioner  :SRI.P.GOPINATH

                For Respondent  :SRI.N.NAGARESH, ADDL.CGSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/07/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                     O.P. No. 5532 OF 2001
               ---------------------------------------
             Dated this the 4th day of July, 2008.


                          J U D G M E N T

Petitioner approached this Court with certain grievance

regarding his T.A. tour advance, penal interest etc. In view of

the intervening developments, in case the petitioner has still any

grievance left, he may approach the first respondent, in which

case, appropriate action in accordance with law will be taken,

with notice to the petitioner, within another three months.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. No. 5532 OF 2001

J U D G M E N T

04.07.2008