IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32088 of 2009(E)
1. V.DAMODARAN,S/O.LATE V.KUNHIRAMAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/11/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.32088 of 2009
---------------------------------
Dated, this the 10th day of November, 2009
J U D G M E N T
The prayer of the petitioner is that he is entitled to have his
pay stepped up with that of his junior. The case of the petitioner,
who was a Lower Division Clerk in the District Office of Ground
Water Department, is that a junior to him, namely,
Ms.K.V.Sulochana, was getting higher pay than him, and that
therefore, he is entitled to have his pay stepped up. Irrespective of
the merits of the case, it is seen that the petitioner has placed his
claim before the respondent by filing Ext.P6 representation.
Having regard to the pendency of the Ext.P6 representation,
this writ petition is disposed of directing that the respondent shall
consider and pass orders on Ext.P6 representation. This shall be
done as expeditiously as possible, at any rate, within three months
of production of a copy of this judgment, along with a copy of this
writ petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg