IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30852 of 2010(F)
1. MURALI S.,
... Petitioner
2. NARAYANAN KUTTY S.V.,
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/10/2010
O R D E R
S.SIRI JAGAN, J.
=============
W.P.(C). No.30852 OF 2010
=====================
Dated this the 7th day of October, 2010
J U D G M E N T
Petitioners in this writ petition entered Government
service after putting in prior military service. For the
purpose of granting of higher grade they want the military
service also to be taken into account. According to them,
they are so entitled to, in view of Exts.P7 to P13 judgments
of this court. In the above circumstances, the petitioners
have filed Exts.P14 and P15 representations before the 1st
respondent. Petitioners seek a direction to the 1st
respondent to consider and pass orders on Exts.P14 and
P15 representations in the light of Exts.P7 to P13 judgments
and Ext.P10 order passed pursuant to those judgments
expeditiously.
I have heard the learned Government Pleader also. In
the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to
consider and pass orders on Exts.P14 and P15
W.P.(C). No.30852 OF 2010 2
representations as expeditiously as possible, at any rate
within a period of two months from the date of receipt of a
copy of this judgment. While passing orders, the 1st
respondent shall consider the applicability of Exts.P7 to P13
judgments and Ext.P10 order to the facts of the petitioners’
case.
S.SIRI JAGAN,
JUDGE.
pm