High Court Kerala High Court

M.C.Chacko vs State Of Kerala on 11 January, 2010

Kerala High Court
M.C.Chacko vs State Of Kerala on 11 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 801 of 2010(A)


1. M.C.CHACKO, S/O.LATE CHACKO, AGED 67
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR GENERAL OF POLICE

3. THE COMMANDANT, ARMED RESERVE POLICE,

4. THE ACCOUNTANT GENERAL (A&E) KERALA,

                For Petitioner  :SRI.SAJITH KUMAR V.

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :11/01/2010

 O R D E R
                  K.SURENDRA MOHAN, J.
               -------------------------------------------
                   W.P.(C) No.801 of 2010
               -------------------------------------------
          Dated this the 11th day of January, 2010

                            JUDGMENT

The petitioner was initially a Constable in the

MSP IIIrd Battalion. The service of the petitioner and

similar others were sought by the Union Government

on deputation. Accordingly, the petitioner has served

under the CRPF. Thereafter in 1975, he re-joined the

Kerala Police Force. His complaint is that the period

that he has worked in the CRPF has not been counted

for the purpose of his seniority or for the grant of

pensionary benefits. It is his further case that as per

Exts.P7 and P8 proceedings, similar others have been

granted the benefits sought by them. However,

though Ext.P10 representation is pending before the

first respondent, no action has been taken thereon till

date.

2. In view of the above, this Writ Petition itself is

WPC 801/2010 2

disposed of directing the first respondent to consider

and pass orders on Ext.P10 representation of the

petitioner, in the light of Exts.P7 and P8 proceedings,

as expeditiously as possible and at any rate within a

period of three months from the date of receipt of a

copy of this judgment.

K.SURENDRA MOHAN,
JUDGE

css/