IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23825 of 2008(J)
1. SHOBANA KUMAR.M., DRIVER P.C.NO.1666,
... Petitioner
2. CHANDRAN.A., DRIVER P.C.NO.1739,
3. SHIJUKUMAR.G.S., DRIVER P.C.NO.7485,
4. KOSHY, DRIVER H.C.NO.1804,
5. HARIKUMAR, DRIVER, H.C.NO.6582,
6. K.JAYAN, DRIVER P.C.NO.408, POLICE
7. HARICHANDRADAS, DRIVER P.C.NO.405,
8. SUKUMARA PILLAI, DRIVER PC.NO.406,
9. ANITHKUMAR N., DRIVER P.C.NO.407,
10. RAJESH, DRIVER P.C.NO.3512,
11. SUDHKARA KUMAR.K., DRIVER PC.NO.3503,
12. JAYAKUMAR M.C., DRIVER P.C.NO.2981,
13. PRADEEP KUMAR.R., DRIVER P.C.NO.3400,
14. SREEKUMARAN PILLAI, DRIVER P.C
15. MANOMOHANAN NAIR, DRIVER P.C.N0.4030,
16. MANIKANTAN NAIR, DRIVER P.C.NO.4563,
17. VIKRAMAN NAIR, DRIVER P.C.NO.3080,
18. ANIL KUMAR, DRIVER P.C.NO.3081,
19. HARIKUMAR, DRIVER P.C.NO.3510,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :01/03/2010
O R D E R
P.R. RAMAN, Ag. C.J. &
C .N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W. P. C. No. 23825 OF 2008
--------------------------------------------
Dated this the 1st day of March, 2010
JUDGMENT
Raman, Ag. C. J.
In a similar Writ Petition, WPC No. 25304 OF 2006, identical
orders were quashed by the learned single Judge, which we have
upheld in W.A. No. 1308 of 2008. For parity of reasons stated in the
judgment in the Writ Appeal, we quash Exts. P6 to P8 orders, allow the
Writ Petition and declare that the higher grade granted to the petitioner
is perfectly legal and valid, and the proposed reversal of the same by
the impugned orders is clearly illegal.
(P.R. RAMAN)
Ag. Chief Justice
(C.N.RAMACHANDRAN NAIR)
Judge.
kk
2