IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4655 of 2007(D)
1. T.K. SIVADASAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. ACCOUNTANT GENERAL (A & E),
3. DIRECTOR OF SURVEY & LAND RECORDS,
For Petitioner :SMT.I.SHEELA DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :12/02/2007
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C)No. 4655 OF 2007
-----------------------------
Dated this the 12th February, 2007.
JUDGMENT
The petitioner is a retired Head Surveyor from the
Department of Survey and Land Records. Ext.P9
representation filed by him seeking for refixation and
regularisation of pay from 6.5.1978 based on the decision
of a Bench decision of this Court is pending with the
third respondent.
2. Having heard counsel for the petitioner and Govt.
Pleader for the respondents, I am inclined to dispose of
the writ petition by issuing appropriate directions to the
third respondent.
3. In the circumstances there shall be an order
directing the third respondent to consider Ext.P9 with
reference to relevant records, take appropriate decision
and communicate the same to the petitioner within two
months from the date of receipt of a copy of the judgment.
The petitioner shall produce a copy of the judgment and
copy of the writ petition before the third respondent for
compliance.
K.K.DENESAN
Judge
jj