High Court Kerala High Court

Anil.G vs State Of Kerala on 1 December, 2010

Kerala High Court
Anil.G vs State Of Kerala on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35839 of 2010(D)


1. ANIL.G,UPPER DIVISION CLERK,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR,SCHEDULED CASTE DEVELOPMENT

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/12/2010

 O R D E R
                       S. SIRI JAGAN, J.
                -----------------------------------
                   W.P.(C) No.35839 OF 2010
              ---------------------------------------
           Dated this the 1st day of December, 2010

                           JUDGMENT

The petitioner in this writ petition entered Government

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

granting of higher grade he wants the military service also to be

taken into account. According to him, he is so entitled to, in view

of Exts.P7 to P9 and P11 to P13 judgments of this Court as also

Exts.P10, P14 and P15 orders passed pursuant to those

judgments. In the above circumstances, the petitioner has filed

Exts.P16 representation before the 2nd respondent. The

petitioner seeks a direction to the 2nd respondent to consider and

pass orders on Exts.P16 representation in the light of Exts.P7 to

P9 and P11 to P13 judgments and Exts.P10, P14 and P15 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.35839/10 2

and pass orders on Exts.P16 representation 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.P7 to P9 and P11 to P13 judgments as also Exts.P10,

P14 and P15 orders to the facts of the petitioner’s case.

S. SIRI JAGAN, JUDGE

acd

W.P.(C)No.35839/10 3