High Court Kerala High Court

Valsalakumari K. vs Kerala State Electricity Board on 14 March, 2008

Kerala High Court
Valsalakumari K. vs Kerala State Electricity Board on 14 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23436 of 2004(M)


1. VALSALAKUMARI K., CHARIVUKALAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. THE EMPLOYMENT OFFICER,

                For Petitioner  :SRI.LIJU.V.STEPHEN

                For Respondent  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/03/2008

 O R D E R
                        KURIAN JOSEPH, J.
                --------------------------------------
                  W.P.(C). No. 23436 OF 2004
                --------------------------------------
           Dated this the 14th day of March, 2008.


                           J U D G M E N T

In the matter of engagement of the petitioner as Sweeper,

there is already an interim order dated 24.08.2004. In case the

petitioner has still any grievance left, she may approach the first

respondent, in which case, appropriate action in accordance with

law in the matter will be taken by the first respondent, with

notice to the petitioner, within a period of another four months.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp