High Court Kerala High Court

Remadevi P. vs State Of Kerala on 5 November, 2009

Kerala High Court
Remadevi P. vs State Of Kerala on 5 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24207 of 2009(U)


1. REMADEVI P., FEMALE WARDER GR.I,
                      ...  Petitioner
2. LAILA M.,FEMALE WARDER GR.I,
3. VIJAYALAKSHMI R.,FEMALE WARDER GR.I.
4. SREEKALA G.R. FEMALE WARDER GR.I,
5. P.SEETHALAKSHMI, FEMALE WARDER GR.I,
6. REMANI K. FEMALE WARDER GR.I,
7. USHA T., FEMALE WARDER GR.I,
8. GIRIJAMMA A.V.FEMALE WARDER GR.I,
9. RETNAKUMARI, FEMALE WARDER GR.I,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DISTRICT GENERAL OF POLICE,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/11/2009

 O R D E R
                         ANTONY DOMINIC, J.
                    -------------------------
                     W.P.(C.) No.24207 of 2009
              ---------------------------------
            Dated, this the 5th day of November, 2009

                            J U D G M E N T

The petitioners, who are working as Female Warders Gr.II in

Prisons Department, are claiming entitlement to be paid the scale of

pay of Rs.7,480-11,910 applicable to Matron Grade II. This claim is

made on the basis that by Ext.P1 pay revision order, they are

entitled to the said scale. It is pointed out that urging their claim as

above, they have already moved the 1st respondent by filing Ext.P3,

and that the said representation has not been considered so far. In

this writ petition, the learned counsel for the petitioners confines his

prayer for a direction to the 1st respondent to pass orders on the

said representation.

2. Having regard to the limited nature of the relief that is

sought for, this writ petition is disposed of directing the 1st

respondent to consider Ext.P3 representation, if the said

representation has been received, and is pending. This shall be

WP(C) No.24207/2009
-2-

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