IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38410 of 2010(A)
1. T.S.KRISHNAKUMAR,
... Petitioner
2. M.CHANDRA RAJ.,
3. K.BALACHANDRAN NAIR,
4. SATHEESAN PILLAI.C.,
5. MADHUSOODANAN NAIR.N.,
6. ASOKAN.P.,
7. VINCENT.D.A.,
8. VIKRAMAN.V.,
9. SATHEESAN NAIR.B.,
10. P.MURALEEDHARAN NAIR,
11. AMEERJAN.K.S.,
12. L.RAVI,
13. BHUVANACHANDRAN,
14. MOHANAN.A.,
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DEPUTY DIRECTOR GENERAL NCC,
3. THE OFFICER COMMANDING,
For Petitioner :SRI.R.RAJASEKHARAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/12/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.38410 of 2010
==================
Dated this the 23rd day of December, 2010
J U D G M E N T
The petitioners in this writ petition entered Government service
after putting in prior military service. For the purpose of granting
higher grade, they want the military service also to be taken into
account. According to them, they are so entitled to, in view of Ext.P2
judgment of this Court. The petitioners have filed representations in
this regard, which are referred to in Ext.P3. They seek a direction to
the 2nd respondent to dispose of those representations in the light of
Ext.P2 judgment, expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 2nd respondent to consider and pass
orders on the representations filed by the petitioners, which are
referred to in Ext.P3, as expeditiously as possible, at any rate, within
two months from the date of receipt of a certified copy of this
judgment. While passing orders, the 2nd respondent shall consider the
applicability of Ext.P2 judgment to the facts of the petitioners’ case.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge