Kerala High Court
S.Mohanan vs Kerala State Road Transport … on 10 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4302 of 2010(K)
1. S.MOHANAN,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/02/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.4302 of 2010 (K)
---------------------------------
Dated, this the 10th day of February, 2010
J U D G M E N T
The prayer sought in this writ petition is for a direction to
consider Ext.P5 representation, where the petitioner seeks the
benefit of Ext.P4 to regularise his service and sanction
consequential benefits.
If as stated, Ext.P5 representation is pending, the respondent
shall consider the same. This shall be done as expeditiously as
possible, at any rate, within eight weeks of production of a copy of
this judgment, along with a copy of this writ petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg