IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12705 of 2008(J)
1. KERALA PWD GRADUATE ENGINEERS
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE CHIEF ENGINEER, PWD ADMINISTRATION,
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
Dated :21/05/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.12705 of 2008
--------------------------
Dated this the 21st May, 2008
J U D G M E N T
Heard learned counsel for the petitioner and learned Government
Pleader.
2. The only relief sought for in this writ petition, at this stage, is
one for a direction to the Government to take a decision on Exhibits P4 and
P5, which contain a request for a higher grade to 1/3 of the Assistant
Executive Engineers and 25% of the Executive Engineers.
3. In my view, their request may be considered by the
appropriate authority.
In the result, the writ petition is disposed of directing the 1st
respondent to take a decision on the request contained in Exhibits P4 and
P5, within a period of three months from the date of receipt of a copy of this
judgment. It will be open to the petitioner Association to file a detailed
representation supplementing Exhibits P4 and P5, within a period of one
month from today.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007
Common issues are raised for
consideration in all these writ
petitions. Reference is made to
the facts in Writ Petition
No.4562/2008 for the sake of
convenience.