Kerala High Court
T.G. Babu vs Kerala State Road Traport … on 30 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23023 of 2008(N)
1. T.G. BABU, WORKS MANAGER (RETD)
... Petitioner
Vs
1. KERALA STATE ROAD TRAPORT CORPORATION
... Respondent
2. FINANCIAL ADVISOR & CHIEF ACCOUNTS
3. THE ASSISTANT ACCOUNTS OFFICER,
4. THE WORKS MANAGER,
For Petitioner :SRI.P.P.SOMAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :30/07/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 23023 OF 2008 N
````````````````````````````````````````````````````
Dated this the 30th day of July, 2008
J U D G M E N T
I heard learned counsel for the petitioner and
learned standing counsel. Writ petition is disposed of
directing the 1st respondent to consider and take a decision on
Ext.P3 in accordance with law, within two months from the
date of receipt of a copy of this judgment.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE