Kerala High Court
Suresh Kumar A vs The Chief Engineer (Hrm) on 4 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16656 of 2008(G)
1. SURESH KUMAR A , SENIOR ASSISTANT
... Petitioner
Vs
1. THE CHIEF ENGINEER (HRM)
... Respondent
2. THE SECRETARY,KERALA STATE ELECTRICITY
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/06/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 16656 OF 2008 G
````````````````````````````````````````````````````
Dated this the 4th day of June, 2008
J U D G M E N T
Petitioner seeks direction to consider Ext.P5
request and pass orders thereon and till then the petitioner
may be retained in the present station.
2. I heard the learned Government Pleader also. The
writ petition is disposed of directing the 1st respondent to
consider and take a decision on Ext.P5 in accordance with
law, within a period of three weeks from the date of receipt of
a copy of this judgment.
(K.M.JOSEPH, JUDGE)
aks