IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23820 of 2007(I)
1. V.BHASKARAN NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
2. THE DIRECTOR GENERAL OF POLICE, KERALA,
For Petitioner :SRI.R.RAJASEKHARAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/08/2007
O R D E R
ANTONY DOMINIC,J.
-------------------------
W.P ( C) No. 23820 of 2007
--------------------------
Dated this the 17th day of August, 2007
J U D G M E N T
Petitioner, who has retired as the Senior Grade Deputy
Superintendent of Police on 31.12.2003 has filed this writ
petition praying for directing the respondents to notionally
assign him rank of Superintendent of Police (Non IPS) with
effect from 2002 and grant him the consequential benefits
arising therefrom. Learned Government Pleader on instruction
submits that the claim of the petitioner is under consideration of
the respondents. Recording the above submission of the
Learned Government Pleader and directed that final orders shall
be passed in this regard within two months, this writ petition is
closed.
The petitioner is directed to produce a copy of this
judgment before the 1st respondent, for compliance.
(ANTONY DOMINIC,JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007