Kerala High Court
V.Unni vs The Kerala State Road Transport on 12 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10453 of 2008(T)
1. V.UNNI, S/O.G.VELUPPILLAI, AGED 37 YEARS
... Petitioner
2. RADHAKRISHNAN.S, S/O.RAGHAVAN, AGED 45
3. UNNIKRISHNA KURUP.K, S/O.T.S.KESAVAN
4. JAYAKUMAR.K,S/O.KUTTAN PILLA, AGED 41
5. VISWANATHA PILLA.K.N. S/O.NARAYANA
6. G.GOPALAKRISHNAN, S/O.GOVINDAN ACHARI,
7. RAJENDRAPRASAD.B., KANGALIL PADEETHATHIL
8. SUDARSANAN.G,, PATHIYARATHIL HOUSE,
9. G.MADHUKUMAR, MADHU BHAVANAM,
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE MANAGING DIRECTOR, K.S.R.T.C.,
3. THE DISTRICT TRANSPORT OFFICER,
4. THE ASSISTANT TRANSPORT OFFICER,
5. THE DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.C.A.CHACKO
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice K.M.JOSEPH
Dated :12/08/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 10453 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of August, 2008
JUDGMENT
Petitioners are provisional drivers. The grievance of the
petitioners are articulated in Ext.P8, which is pending before the second
respondent. Petitioners rely on Ext.P7 order.
2. Heard learned Standing Counsel also.
The writ petition is disposed of directing the second respondent
to consider and take a decision on Ext.P8 in accordance with law within a
period of six weeks from the date of receipt of a copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb