IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18904 of 2009(G)
1. TONY JOSEPH
... Petitioner
Vs
1. K.S.E.B. AND OTHERS
... Respondent
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/07/2009
O R D E R
P.N.RAVINDRAN, J.
-------------------------------------
W.P.(C)No.18904 of 2009
--------------------------------------
Dated 7th July, 2009
JUDGMENT
Heard Sri.Swathi Kumar, the learned counsel appearing
for the petitioner and Sri.K.S.Anil, the learned Standing Counsel
appearing for the Kerala State Electricity Board.
2. In this writ petition, the petitioner challenges Ext.P3
order dated 18.12.2008 passed by the second respondent removing
him from service with effect from 10.12.2005, the date from which he
was unauthorisedly absent. Under the regulations governing the
service conditions of the petitioner an appeal lies from Ext.P3 to the
Board. The period of limitation prescribed for filing such appeal is two
months from the date on which the order impugned is served on the
employee. Ext.P3 was admittedly served on the petitioner on
8.1.2009. Therefore, the period of limitation has expired. However,
since the order impugned in this writ petition is one removing the
petitioner from service, I am of the opinion that the appellate authority
should, if the petitioner files an appeal within two weeks from today,
entertain the appeal as one filed within time, consider the same on the
merits and pass orders thereon, after affording the petitioner a
reasonable opportunity of being heard.
WP(C).No18904/200. 2
I accordingly dispose of this writ petition with the direction
that in the event of the petitioner filing an appeal within two weeks
from today before the Kerala State Electricity Board challenging
Ext.P3, the Board shall consider the same and pass orders thereon
expeditiously and in any event within six months from today. Needless
to say the petitioner shall also be afforded a reasonable opportunity of
being heard in the matter. The Board shall after orders are passed as
directed above communicate a copy thereof to the petitioner.
P.N.RAVINDRAN
Judge
TKS