High Court Kerala High Court

T.V.Muraleedharan vs The Southern Railway on 4 March, 2008

Kerala High Court
T.V.Muraleedharan vs The Southern Railway on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28077 of 2007(P)


1. T.V.MURALEEDHARAN
                      ...  Petitioner

                        Vs



1. THE SOUTHERN RAILWAY
                       ...       Respondent

2. THE CHIEF ENGINEER (NORTH)

3. THE CHIEF ENGINEER (NORTH)

4. THE DEPUTY CHIEF ENGINEER

5. THE DEPUTY CHIEF ENGINEER

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :SRI.C.N.RADHAKRISHNAN, SR.PANEL COUNSEL

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/03/2008

 O R D E R
                        ANTONY DOMINIC, J.


                 = = = = = = = = = = = = = = =
                  W.P.(C) No. 28077 OF 2007 - P
                 = = = = = = = = = = = = = = =


                   Dated this the 4th March, 2008

                           J U D G M E N T

In this writ petition, petitioner is raising monetary claims

against the respondents. In the statement dated 10th December,

2007 filed by the 4th respondent, it has been stated that the final

bills of the petitioner are being settled by the Railways Financial

Advisor and Chief Accounts Officer in terms of the rules governing

the same.

2. In view of the statement made as above, recording the

same, the writ petition is disposed of directing that the finalisation

shall be completed as expeditiously as possible, at any rate within 3

months of production of a copy of this judgment.

ANTONY DOMINIC
JUDGE
jan/-