IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26734 of 2010(N)
1. SIMON.V.,
... Petitioner
2. JOYMON.D.,
3. DEVARAJAN.M.R.,
4. SALIM.M.,
5. JAYAKUMAR.K.,
6. BABU.K.,
Vs
1. STATE OF KERALA,
... Respondent
2. THE SECRETARY TO GOVERNMENT,
3. THE DIRECTOR GENERAL OF POLICE,
4. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/08/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.26734 OF 2010(N)
--------------------------------------------------
Dated this the 20th day of August, 2010
J U D G M E N T
Practitioners stated that they are Head Constables and Police
constables in the AR Camp working in the Driver category. Their
claim is that their previous military service have not been reckoned
for higher grade. This claim has already been upheld in Exts.P11
and P12 judgments. Petitioners are also referring to Ext.P7
Government Order, where according to them similar benefits have
been extended to some of their colleagues. It is stated that the
representations filed by them seeking identical benefits have not
been considered and therefore the writ petition is field.
2. Having regard to the above grievance of the petitioners
and the grievance of the petitioners that Exts.P9 and P10 and
similar representations filed by them are pending before the 4th
respondent I direct the 4th respondent to consider the
representations made by the petitioners and pass orders thereon, in
the light of Exts.P7,P11 and P12. Orders shall be passed as
expeditiously as possible and at any rate within 6 weeks from the
WPC.No.26734 /2010
:2 :
date of production of a copy of the judgment along with a copy of
this writ petition.
Writ petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/