High Court Kerala High Court

Shajkumar G vs Kerala State Electricity Board on 19 May, 2010

Kerala High Court
Shajkumar G vs Kerala State Electricity Board on 19 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12515 of 2010(L)


1. SHAJKUMAR G.
                      ...  Petitioner

                        Vs



1.  KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

2. CHIEF ENGINEER (HRM) ELE

                For Petitioner  :SRI.BIJU MARTIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/05/2010

 O R D E R
                     ANTONY DOMINIC, J.
                        ----------------------
                 W.P.(C) No.12515 OF 2010
                      ---------------------------
             Dated this the 19th day of May, 2010

                        J U D G M E N T

~~~~~~~~~~~

Petitioner seeks to challenge Ext.P5, by which the

respondent Board has rejected the petitioners request for

preparing gradation list of Assistant Engineers applying the ratio

1:4:3:2. However, as conceded by the learned counsel for the 2nd

respondent, while passing Ext.P5 order, the Board did not take

into account the directions of this Court as contained in Exts.P3

and P4 judgments. Evidently, therefore, Ext.P5 cannot be

sustained.

2. The Writ Petition is therefore disposed of quashing

Ext.P5 and requiring the 2nd respondent to reconsider the

request of the petitioner, duly adverting the directions contained

in Exts.P3 and P4 judgments of this Court. This shall be done as

expeditiously as possible, at any rate, within six weeks of

production of a copy of this judgment along with a copy of this

Writ Petition.

(ANTONY DOMINIC, JUDGE)
ps