High Court Kerala High Court

N.Gopi vs State Of Kerala on 13 November, 2009

Kerala High Court
N.Gopi vs State Of Kerala on 13 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32512 of 2009(H)


1. N.GOPI, THAYYIL VEEDU, CHITTUR,
                      ...  Petitioner
2. SOMARAJAN R., NEDEMTHARAYIL,
3. A.SALAHUDEEN, KOCHUVILA PARAMBIL,

                        Vs



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

2. THE EXECUTIVE ENGINEER, PWD ROADS

3. THE ACCOUNTANT GENERAL, OFFICE OF THE

                For Petitioner  :SRI.P.I.DAVIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/11/2009

 O R D E R
                         ANTONY DOMINIC, J.
                         ------------------
                       WP(C) No.32512 of 2009
           Dated,-------------------------- 2009
                    this the 13th day of November,
               ------------------------------

                            J U D G M E N T

The petitioners claim to be seasonal ferrymen. They retired

from service on 31/12/2003, 30/04/2004 & 31/12/2007

respectively.

2. Ext.P1 series are their pension verification report and it

is their grievance that their entire service has not been reckoned.

According to the petitioners, going by Ext.P2 Government Order,

their total service is liable to be reckoned and that in a similar case,

such benefit has also been given. They are relying on Exts.P3 & P4

in support of this contention. The petitioners state that by Exts.P5

(a), P5(b) & P5(c), they have already approached the 2nd respondent

requesting to reckon their entire service relying on Exts.P2 to P4.

3. Having regard to the pendency of the aforesaid

representations before the 2nd respondent, I direct the 2nd

respondent to consider Exts.P5(a), P5(b) & P5(c) representations

filed by the petitioners duly adverting to Exts.P2, P3 & P4 referred to

WP(C) No.32512/2009
-2-

above. Orders as above shall be passed as expeditious as possible,

at any rate, within six weeks of production of a copy of this

judgment, along with a copy of this writ petition.

It is directed that on consideration, if the 2nd respondent finds

merit in the claim raised by the petitioners, he shall make necessary

proposal to the 3rd respondent.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)

jg