High Court Kerala High Court

Krishnankutty.K.C vs State Of Kerala on 10 January, 2011

Kerala High Court
Krishnankutty.K.C vs State Of Kerala on 10 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 714 of 2011(L)


1. KRISHNANKUTTY.K.C.
                      ...  Petitioner
2. PRADYUMNAN.O.N., UDC,
3. BABUAJAN.P.K., UDC,
4. V.K. KUMARAN, LDC,
5. BABU.A.J, UDC,
6. CHANDRAMOHANAN C, LDC,
7. RAJAN.V.K., LDC,
8. PAUL.N.F., SGT,
9. PAUL.T.L., UER DIVISION TYPIST,
10. PRABHAKARAN.P.S. SENIOR GRADE DRIVER,
11. PB VATHSALAN, DRIVER GRADE I,
12. LOURDSON I.V. LASCAR GRADE II,
13. SUNIL P, LASCAR GRADE II

                        Vs



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

2. THE DEPUTY DIRECTOR GENERAL N.C.C.,

                For Petitioner  :SRI.T.R.JAGADEESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/01/2011

 O R D E R
                       S. SIRI JAGAN, J.
                -----------------------------------
                    W.P.(C) No.714 OF 2011
              ---------------------------------------
            Dated this the 10th day of January, 2011

                           JUDGMENT

The petitioners in this writ petition entered Government

service after putting in prior military service. For the purpose of

granting of higher grade they want the military service also to be

taken into account. According to them, they are so entitled to, in

view of Exts.P4 and P5 judgments of this Court as also orders

passed pursuant to those judgments. In the above

circumstances, the petitioners have filed Exts.P8 series of

representations before the 2nd respondent. The petitioners seek a

direction to the 2nd respondent to consider and pass orders on

Exts.P8 series of representations in the light of Exts.P4 and P5

judgments and orders passed pursuant to those judgments

expeditiously.

2. I have heard the learned Government Pleader also.

In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 2nd respondent to consider

W.P.(C)No.714/11 2

and pass orders on Exts.P8 series of representations as

expeditiously as possible, at any rate within a period of two

months from the date of receipt of a copy of this judgment.

While passing orders, the second respondent shall consider the

applicability of Exts.P4 and P5 judgments as also orders

passed pursuant to those judgments to the facts of the

petitioners’ case.

S. SIRI JAGAN, JUDGE

acd

W.P.(C)No.714/11 3