IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15507 of 2010(K)
1. T. SATHEESH KUMAR, METER READER,
... Petitioner
Vs
1. KERALA WATER AUTHORITY,
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/05/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).15507/2010
--------------------
Dated this the 20th day of May, 2010
JUDGMENT
The prayer sought in the writ petition is a direction to the
1st respondent to count the previous service rendered by the
petitioner. It is seen that claiming this benefit, the petitioner
has filed Ext.P10 before the 1st respondent.
2. Having regard to the fact that so far orders have not been
passed on Ext.P10, it is directed that the 1st respondent shall
consider Ext.P10 representation and pass orders thereon as
expeditiously as possible, at any rate, within six weeks of
production of a copy of this judgment along with the copy of the
writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC,
Judge
mrcs