IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7234 of 2010(D)
1. S.JAYADEV, SON OF K.SUNDARESAN,
... Petitioner
Vs
1. THE SOUTHERN RAILWAY,
... Respondent
2. THE SENIOR DIVISIONAL COMMERCIAL
3. THE STATION MANAGER,
For Petitioner :SRI.S.EASWARAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
----------------------------------------------
W.P.(C)No.7234 OF 2010
-----------------------------------------------------
DATED THIS THE 19th DAY OF MARCH, 2010
J U D G M E N T
The petitioner was appointed on 7.12.2007 to manage the
work of handling parcel in Alwaye Railway Station. It is averred
in the Writ Petition that pursuant to the same, the 3rd respondent
issued identity cards to the petitioner as well as 10 members of
staff under him. Exhibits P1(a) to (g) are the copies of the
identity cards.
2. The matter was going on smoothly and when one
Station Manager Shri Rahim was appointed, he restrained the
petitioner from entering into the Station and accordingly there
arose some dispute in respect of that matter. The main prayer in
the Writ Petition is for a direction to the 3rd respondent to grant
the petitioner payment of the work of handling parcel in Alwaye
Railway Station with effect from 7.12.2007 at the rate of Rs.10
per ton. The further prayer is to direct the respondents to furnish
the petitioner his work experience certificate as expeditiously as
possible.
W.P.(C)No.7234/10 -2-
3. Heard the learned Standing Counsel for the
respondents. It is submitted that the 2nd respondent will
consider Exhibit P4 after verifying the records maintained in the
Office concerned and then take steps in the matter. The learned
counsel for the petitioner submits that Exhibit P3 may also be
directed to be considered by the 2nd respondent while considering
Exhibit P4 representation. Exhibit P3 is a reply given by the
Additional Divisional Railway and Appellate Authority. Therefore
the same also will be considered by the 2nd respondent. The
petitioner can also appear before the 2nd respondent and place all
the details available to him in that regard. Appropriate action will
be finalised within a period of two months.
The Writ Petition is disposed of as above.
T.R.RAMACHANDRAN NAIR,
JUDGE
dsn