IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28729 of 2010(M)
1. K.ANILKUMAR, JOINT FOOD SAFETY
... Petitioner
Vs
1. STATE OF KERALA, REP.BY
... Respondent
2. IX PAY REVISION COMMISSION,
For Petitioner :SRI.BRIJESH MOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/09/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.28729 OF 2010
-------------------------------
Dated this the 17th day of September, 2010
J U D G M E N T
The petitioner is presently working in the post of Joint Food
Safety Commissioner (Admn. & Legal) in the rank of Law Officer
(PFA) in the Commissionerate of Food Safety. According to the
petitioner, the said post is an isolated post having no promotion
avenues including higher grade promotion, except 8 years’ time
bound higher grade promotion. The petitioner submits that this
situation can be remedied if the post is integrated in the Law
Department of Government Secretariat, seeking consideration of
which he has filed Ext.P2 representation before the second
respondent while considering the next pay revision of
Government employees. The petitioner seeks a direction to the
second respondent to consider that representation also while
making recommendations for pay revision of the employees of
the Government of Kerala.
2. I have heard the learned Government Pleader also.
W.P.(c)No.28729/10 2
In the facts and circumstances of the case, I dispose of
this writ petition directing the second respondent to consider
Ext.P2 representation also on its merits, while making
recommendations to the Government of Kerala regarding pay
revision of the employees of the Government of Kerala.
S. SIRI JAGAN, JUDGE
acd
W.P.(c)No.28729/10 3