High Court Kerala High Court

A.Muraleedharan vs State Of Kerala on 9 December, 2009

Kerala High Court
A.Muraleedharan vs State Of Kerala on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35459 of 2009(B)


1. A.MURALEEDHARAN,WORKING AS UD CLERK,
                      ...  Petitioner
2. MANOJ KUMAR.K,WORKING AS UD CLERK,
3. HARIPRASAD.K,WORKING AS UD CLERK,
4. VASUDEVAN.M.K,WORKING AS UD CLERK,
5. PRAMOD.K,WORKING AS UD CLERK,
6. DAMODARAN.P.V,WORKING AS UD CLERK,

                        Vs



1. STATE OF KERALA,REP.BY SECRETARY, LOCAL
                       ...       Respondent

2. THE KASARAGOD MUNICIPALITY,

3. THE KANHANGAD MUNICIPALITY,REP.BY THE

4. THE PAYYANNUR MUNICIPALITY,REP.BY THE

5. THE DIRECTOR OF MUNICIPAL ADMINISTRATION

                For Petitioner  :SRI.K.N.CHANDRABABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/12/2009

 O R D E R
                           ANTONY DOMINIC, J.
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                         W.P.(C) No. 35459 of 2009
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                 Dated this the 9th day of December, 2009

                                 JUDGMENT

Petitioners 1 to 5 initially joined in the Police department as Police

Constable and 6th petitioner joined in the Forest department as Forest

Guard. While so, they got selected and were advised to the post of

L.D.Clerk/Bill Collector in the Municipal Common Service. According to

the petitioners, initially on joining Municipal Common Service they were

given the benefit of pay protection and that was later revised and pay was

re-fixed to their disadvantage. It is stated that complaining of this, they have

filed Ext.P7, P12, P14, P18 and P21 before the fifth respondent and orders

have not been passed on these representations. In this writ petition they seek

directions for expediting a decision on the representations.

2. Having regard to the submissions made by the learned counsel for

the petitioners, I dispose of this writ petition directing the fifth respondent,

who has been now designated as Director of Urban Affairs, to consider

Exts.P7, P12, P14, P18 and P21 and pass orders thereon. This shall be done

W.P.(C) No. 35459/09 2

as expeditiously as possible. The petitioner shall produce a copy of this

judgment before the fifth respondent along with a copy of the writ petition,

for compliance.

ANTONY DOMINIC,
JUDGE.

mn.