High Court Kerala High Court

Damayanthi P.R. vs The State Of Kerala on 14 January, 2008

Kerala High Court
Damayanthi P.R. vs The State Of Kerala on 14 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34944 of 2007(I)


1. DAMAYANTHI P.R., W/O. K.B.SATHEESAN,
                      ...  Petitioner
2. RAVI P.V., S/O. VELUKUTTY,
3. M.N. SREEKUMAR, S/O. LATE

                        Vs



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

2. THE KERALA WATER AUTHORITY,

                For Petitioner  :SRI.M.R.GOPALAKRISHNAN NAIR

                For Respondent  :SRI.C.UNNIKRISHNAN, SC, KWA

The Hon'ble MR. Justice V.GIRI

 Dated :14/01/2008

 O R D E R
                                 V.GIRI, J

                              -------------------

                          W.P.(C).34944/2007

                              --------------------

           Dated this  the  14th  day of January, 2008


                              JUDGMENT

Petitioners have prayed for a direction to the

respondents to grant the scale of pay of Rs.4210-6235

with effect from the date of their joining service and the

revised scale of pay notionally. Learned counsel for the

petitioners submits that at this stage it will suffice if a

direction is issued to the Government to consider their

claim (Ext.P3 series).

After having heard the learned counsel for the

petitioners, the learned senior Government Pleader and

the learned Standing counsel for the second respondent,

Water Authority, writ petition is disposed of directing the

first respondent to look into Ext.P3 series representations

and take a decision thereon within a period of two months

from the date of receipt of a copy of this judgment, after

hearing the petitioners and taking note of Ext.P2

Government Order.

V.GIRI,

Judge

mrcs