High Court Kerala High Court

Babu.P.V vs The State Of Kerala Represented on 22 December, 2010

Kerala High Court
Babu.P.V vs The State Of Kerala Represented on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38121 of 2010(M)


1. BABU.P.V, LASCAR GRADE I 10 KERALA
                      ...  Petitioner
2. RADHAKRISHNA PILLAI.S,
3. THOMAS.P.I, LASCAR GRADE I
4. SUNDARA RAJAN.P.N,
5. RADHAKRISHNAN NAIR.B,
6. SUDHARAKARAN.PS DRIVER GD-I,
7. PRUDHU R LD TYPIST,
8. SASIDHARAN NAIR.M,
9. SHAHULHAMEED.B, DRIVER,
10. DILEEP KUMAR.V.S, LDC
11. SIVAKUMAR.PV LDC LASCAR
12. GOPALAN PN LDC
13. SURESH.V, LDC
14. T.V.SASIDHARAN, LDC,
15. SISUPALAN NAIR.K.V,
16. ABDUL LATHIF.K, LASCAR GD.II,

                        Vs



1. THE STATE OF KERALA REPRESENTED
                       ...       Respondent

2. THE DEPUTY DIRECTOR GENERAL NCC,

3. THE OFFICER COMMANDING,

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/12/2010

 O R D E R
                              S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 38121 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
             Dated this, the 22nd day of December, 2010.

                             J U D G M E N T

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 Ext.P2

judgment of this Court. In the above circumstances, the petitioners

have filed Exts.P3 to P3(O) representations before the 1st respondent.

The petitioners seek a direction to the 1st respondent to consider and

pass orders on Exts.P3 to P3(O) representations in the light of Ext. P2

judgment 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 1st respondent to consider and pass

orders on Exts.P3 to P3(O) 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 1st

respondent shall consider the applicability of Ext.P2 judgment to the

facts of the petitioners’ case.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.