High Court Kerala High Court

S.Gopalan Nair vs Ksrtc on 3 July, 2008

Kerala High Court
S.Gopalan Nair vs Ksrtc on 3 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20061 of 2008(L)


1. S.GOPALAN NAIR, S/O SANKARA PILLAI,
                      ...  Petitioner

                        Vs



1. KSRTC, REPRESENTED BY THE MANAGING
                       ...       Respondent

                For Petitioner  :SRI.N.SASIDHARAN UNNITHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :03/07/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No. 20061of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated this the 3rd day of July, 2008

                                      JUDGMENT

Petitioner retired on 30.11.1999. The only prayer pressed by

the learned counsel for the petitioner is that a decision may be directed to be

taken on Ext.P3 representation.

2. I heard learned counsel for the respondent also.

Without expressing any view on the merits of the matter, the

writ petition is disposed of directing the respondent to consider and take a

decision on Ext.P3 in accordance with law within six weeks from the date of

receipt of a copy of this judgment. The amount found due will be disbursed

to the petitioner within a period of six weeks from the date of the decision.

(K.M. JOSEPH, JUDGE)

sb