Kerala High Court
Padmanabhan Nair vs The Kerala State Road Transport on 20 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18494 of 2008(B)
1. PADMANABHAN NAIR, S/O.SIVARAMA MENON
... Petitioner
2. STATE OF KERALA, REP. BY THE PRINCIPAL
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/06/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.18494 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of June, 2008
JUDGMENT
Petitioner seeks regularisation. Without expressing any view
on the merits of the matter, the writ petition is disposed of directing the first
respondent to consider and take a decision on Exts.P2 and P3 strictly in
accordance with law within a period of two months from the date of receipt
of a copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb