IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13986 of 2010(S)
1. UNION OF INDIA,REPRESENTED BY THE
... Petitioner
2. BHARAT SANCHAR NIGAM LIMITED,REP;BY
3. THE CHIEF GENERAL MANAGER,TELE
4. THE GENERAL MANAGER,ERNAKULAM SSA,
Vs
1. A.V.CICILY,W/O.P.AUGUSTINE,GROUP D,
... Respondent
For Petitioner :SRI.MATHEWS K.PHILIP,SC, BSNL
For Respondent :SRI.M.R.HARIRAJ
The Hon'ble MR. Justice ANTONY DOMINIC
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :06/05/2010
O R D E R
ANTONY DOMINIC & C.K.ABDUL REHIM, JJ.
----------------------------------
WP(C) No.13986 of 2010 (S)
---------------------------------
Dated, this the 6th day of May, 2010
J U D G M E N T
Antony Dominic, J.
Heard the learned counsel for the petitioners and also the
learned counsel appearing on behalf of the respondent.
2. Challenge in the writ petition is against Ext.P5 order
passed by the Central Administrative Tribunal in M.A.No.225/2010
in O.A.No.727/2008 declining the request of the petitioners for
enlargement of time by three months to comply with the directions
issued by the Tribunal for considering the representation made by
the respondent.
3. Although, we do not find much substance in the
challenge against the said order, learned counsel for the respondent
agrees for enlargement of time by a reasonable period for
considering her representation.
Taking into account the submission thus made, we direct that
the time granted by the Tribunal for considering the representation
WP(C) No.13986/2010
-2-
made by the respondent will stand enlarged till 30/06/2010, and
the petitioners shall consider the representation as directed by the
Tribunal, in the meanwhile.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
(C.K.ABDUL REHIM, JUDGE)
jg