IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22580 of 2010(V)
1. MOHANA DASAN N.P. TECHNICAL P.C.NO.2985,
... Petitioner
2. SIRJIS 'D' CUNHA,CARPENTER P.C. NO.3353,
3. SURESH V.C., BAND P.C.NO.3398,
4. MOHAN KUMAR, DRIVER P.C. NO.4038,
5. VASATHARAJAN P., BAND P.C.NO.4079,
6. RANJITH G., DRIVER P.C.NO.4115,
7. AJAYAKUMAR N.K.,DRIVER P.C.NO.4143,
8. SAJUMON HOSEPH, ARMOUR P.C.NO.4133,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE COMMANDANT, K.A.P.5TH BATTALION,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/07/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 22580 OF 2010 (V)
=====================
Dated this the 20th day of July, 2010
J U D G M E N T
Petitioners are Police Constables. In this writ petition,
their claim is for counting of their previous military service for
service benefits. Relying on Exts.P7 to P9 judgments, they
submit that similar claims have been upheld by this Court. They
are also placing reliance on Ext.P10 order issued by the 2nd
respondent allegedly implementing the directions as contained
in Exts.P7 to P9 judgments.
2. Ext.P11 series are the representations made by the
petitioners in this behalf, which are pending consideration of the
2nd respondent. Orders were not passed on the representations,
and therefore, the writ petition is filed.
3. Now that the claim made by the petitioners as per
Ext.P11 series of representations relying on Exts.P7 to P10 are
pending, I direct the 2nd respondent to consider the claim made,
in the light of Exts.P7 to P9 judgments and also Ext.P10 order.
Orders shall be passed on Ext.P11 series, as expeditiously as
WPC No. 22580/10
:2 :
possible, at any rate within 6 weeks of production of a copy of
this judgment along with a copy of this writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp