IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4464 of 2004(F)
1. U.P.V. KUNHAPPAN, AGED 56 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE
3. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :12/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 4464 OF 2004
---------------------------------------
Dated this the 12th day of July, 2007.
J U D G M E N T
This writ petition is filed mainly with the following prayers:
i) issue a writ of certiorari or other appropriate writ
order or direction, calling for the records leading to
Exhibit P5 and declare the same to be illegal and quash
the same, to the extent it does not fix the pensionary
benefits to the petitioner, based on the pay scale
reckoning the period of training rendered after
appointment to the post of Sub Inspector of Police.
ii) issue a writ of mandamus or other appropriate
writ order or direction directing the respondents to
reckon the period of training of the petitioner after
joining the post of S.I. of Police and to give him all
consequential benefits pursuant thereto.
iii) issue a writ of mandamus or other appropriate
writ or order directing the respondents to accept the re-
option submitted by the petitioner in respect of 1988
and 1992 pay revisions and to grant the petitioner all
consequential benefits.
2. It is submitted that the issue is covered in favour of the
petitioner by the decision reported in Lakshmanan vs. State of
Kerala (1995(1) KLT 115). Hence, there will be a direction to the
respondents to take appropriate action in the case of the
W.P. (C). 4464/04 2
petitioner in the light of the above decision, within a period of two
months from the date of production of a copy of this judgment.
Eligible benefits also shall be disbursed to the petitioner within
another one month.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp