IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2069 of 2005(B)
1. V.C.PETER, S/O.SIMON,
... Petitioner
Vs
1. BHARATH SANCHAR NIGAM LTD.,
... Respondent
2. THE CHIEF GENERAL MANAGER,
3. THE CHIEF GENERAL MANAGER,
4. THE GENERAL MANAGER,
5. AMMINI, OFFICE OF THE SDE, INTERNAL
6. SASIDHARAN, S/O.K.NARAYANA PILLAI,
For Petitioner :SRI.C.S.ABDUL SAMMAD
For Respondent :SRI.MATHEWS K.PHILIP,SC, BSNL
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/06/2007
O R D E R
K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ
-------------------
W.A.2069/2005
--------------------
Dated this the 28th day of June, 2007
JUDGMENT
K.S.Radhakrishnan, J.
The appeal is filed against the judgment in
W.P.(C).16336/2004. The writ petition was preferred
seeking a writ of certiorari to quash the rank list and for
the declaration that the petitioner is entitled to be
ranked as No.20 in Ext.P13 rank list.
2. Heard the counsel for the petitioner and the
respondents. Counsel for the appellant submitted that
during the pendency of the appeal he has been
promoted as Junior Telecom Officer. Counsel for the
appellant submits that the appellant proposes to file a
representation highlighting his grievances. He may do
so in the event of which, the concerned authority will
consider the representation and pass appropriate
order in accordance with law, after giving notice to the
affected parties.
K.S.RADHAKRISHNAN
Judge
ANTONY DOMINIC
Judge
mrcs