IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17797 of 2009(T)
1. T.M.RADHAKRISHNAN
... Petitioner
2. P.PRADEEP,
Vs
1. THE ASSISTANT EXECUTIVE ENGINEER
... Respondent
2. THE EXECUTIVE ENGINEER
3. THE CHIEF ENGINEER (HRM)
4. P.K.SHAJI
5. K.S.E.B REPRESENTED BY ITS SECRETARY
6. REGIONAL AUDIT OFFICER
For Petitioner :SRI.T.A.SHAJI
For Respondent :SRI.K.S.ANIL, SC, KSEB
The Hon'ble MR. Justice V.GIRI
Dated :07/09/2009
O R D E R
V.GIRI, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 17797 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 7th day of September 2009.
JUDGMENT
The first petitioner has been working in the Kerala State
Electricity Board as an Overseer, at Electrical Section, Manjeri
North was alloted Quarters No.E-2. Second petitioner, who is
working as an Office Attendant in the Regional Audit Office of
K.S.E.B., Manjeri was also alloted the quarters. Petitioners have
been directed to vacate the quarters by Exts.P1 and P5 orders.
They have submitted Exts.P2 and P6 representations before the
third respondent. In the meanwhile, they have been directed to
show cause why disciplinary action, should not be initiated
against them. Hence the writ petition.
2. This Court had directed the eviction to be kept
in abeyance.
3. It is appropriate that the petitioners’ representation
Exts.P2 and P6 shall be considered by the third respondent. This
is to be done within 6 weeks from the date of receipt of a copy of
this judgment, after hearing the petitioners. Interim order
W.P.(C). No. 17797 OF 2009
2
passed by this Court is extended till a decision is taken by the
third respondent as aforementioned.
Writ petition is disposed of as above.
(V.GIRI)
JUDGE
kkms/