High Court Kerala High Court

P.Viswambarah Asari vs State Of Kerala on 7 December, 2010

Kerala High Court
P.Viswambarah Asari vs State Of Kerala on 7 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36443 of 2010(E)


1. P.VISWAMBARAH ASARI,
                      ...  Petitioner
2. LUKOSE V,COOK(C.F.2194),E.COMPANY,
3. S.CHELLAPPAN CHETYIAR,
4. T.APPU, COOK(C.F 2189)
5. V.KRISHNAN NAIR, COOK(C.F.2214)
6. A.MOHANAN, BARBER(C.F.2195)

                        Vs



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

2. THE DIRECTOR GENERAL OF POLICE

3. THE COMMANDANT,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/12/2010

 O R D E R
                        S. SIRI JAGAN, J.
                -----------------------------------
                   W.P.(C) No.36443 OF 2010
              ---------------------------------------
           Dated this the 7th day of December, 2010

                           JUDGMENT

The 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 P9 and P11 to P13 judgments of this Court as

also Exts.P10, P14 and P15 orders passed pursuant to those

judgments. In the above circumstances, the petitioners have

filed Exts.P16 series of representations before the 3rd respondent.

The petitioners seek a direction to the 3rd respondent to consider

and pass orders on Exts.P16 series of representations in the light

of Exts.P7 to P9 and P11 to P13 judgments and Exts.P10, P14

and P15 orders passed pursuant to those judgments

expeditiously.

2. I have heard the learned Government Pleader also.

In the facts and circumstances of the case, I dispose of this

W.P.(C)No.36443/10 2

writ petition with a direction to the 3rd respondent to consider

and pass orders on Exts.P16 series of 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 third respondent shall consider the

applicability of Exts.P7 to P9 and P11 to P13 judgments as also

Exts.P10, P14 and P15 orders to the facts of the petitioners’

case.

S. SIRI JAGAN, JUDGE

acd

W.P.(C)No.36443/10 3