High Court Kerala High Court

Dinamani A.N vs The State Of Kerala on 20 December, 2010

Kerala High Court
Dinamani A.N vs The State Of Kerala on 20 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37625 of 2010(C)


1. DINAMANI A.N.,
                      ...  Petitioner
2. UNNIKRISHNAN M.G.,
3. SABU MATHEW, UDC,
4. RAJAN PILLAI K.N., UDC,
5. K.V.VARGHESE, UDC,
6. PEETER K. THOMAS, UDC.,
7. PIOUS KUTTY JOSE, LDC,
8. SASI V.P., LDC.,
9. GOPAKUMAR A.R., LDC.,
10. SURENDRANATHAN R., LDC.,
11. KURIAN JOSE, LDC.,
12. C.K.SHALU, LDT.,
13. SAJIMON N.T., LDT.,
14. BAHULEYAN K.G., DVR. GD-I.,
15. JOY ABRAHAM, ATTENDER GD-I,
16. JOSEPH V.T., LASCAR GD-I.,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DEPUTY DIRECTOR GENERAL NCC,

3. THE GROUP COMMANDER,

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/12/2010

 O R D E R
                                S.SIRI JAGAN, J.
                          ==================
                           W.P.(C).No.37625 of 2010
                          ==================
                  Dated this the 20th 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 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 as

also Ext.P1 Government order. In the above circumstances, the petitioners

have filed Ext.P3 series of representations before the 2nd respondent. The

petitioners seek a direction to the 2nd respondent to consider and pass orders

on Ext.P3 series of representations in the light of Ext.P1 Government order

and and Ext.P2 judgment of this Court, expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this writ

petition with a direction to the 2nd respondent to consider and pass orders on

Ext.P3 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 2nd respondent shall consider the

applicability of Exts.P1 and P2 to the facts of the petitioners’ case.

Sd/-

sdk+                                                  S.SIRI JAGAN, JUDGE

           ///True copy///




                                 P.A. to Judge

2