High Court Kerala High Court

N.Raghavan Nair vs Kerala State Road Trasport … on 9 June, 2008

Kerala High Court
N.Raghavan Nair vs Kerala State Road Trasport … on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17026 of 2008(B)


1. N.RAGHAVAN NAIR, (DRIVER, NEYYATTINKARA,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRASPORT CORPORATION,
                       ...       Respondent

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :09/06/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 17026 OF 2008 B
            ````````````````````````````````````````````````````
              Dated this the 9th day of June, 2008

                          J U D G M E N T

Petitioner seeks direction to grant increment for the

provisional service of the petitioner and also seeks payment

of the arrears of pay based on 1997 pay revision with interest.

The petitioner has already preferred Ext.P4 representation

before the respondent.

2. I heard the learned Government Pleader also.

Having considered the facts of the case, the writ petition is

disposed of directing the respondent to consider and take a

decision on Ext.P4 representation in accordance with law,

within a period of two months from the date of receipt of a

copy of this judgment.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

/TRUE COPY/

P.A.TO JUDGE