High Court Kerala High Court

Abhilash C.S. Pca 5278 vs State Of Kerala on 18 December, 2007

Kerala High Court
Abhilash C.S. Pca 5278 vs State Of Kerala on 18 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37581 of 2007(Y)


1. ABHILASH C.S. PCA 5278
                      ...  Petitioner
2. SHAJIMON P.K. PCA 5279
3. PROMODU KUMAR K.P. PCA 5280
4. SUDHEER.C., PCA 5291
5. SHIBU.S, PCA 5292

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE

3. THE SUPERINTENDENT OF POLICE

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :18/12/2007

 O R D E R
                                      V.GIRI, J.

                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            W.P.(C)No. 37581 of 2007
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 18th day of December 2007

                                       JUDGMENT

Petitioners are working as Boat Syrang and Boat Driver in the cadre of

Police Constables in the A.R.Camp under the Superintendent of Police,

Alappuzha. According to them, there is an anomaly in the pay scale made

applicable to them in the course of the pay revision brought about by GO(P)

145/2006 dated 25.3.2006. Petitioners sought rectification of this anomaly as

per Ext.P2 and similar representations filed in this regard before the third

respondent which were forwarded to the second respondent Director

General of Police as per Ext.P3. Since the anomaly can be rectified only by

the government, it is appropriate that the petitioners representations are

considered by the government itself.

After having heard the learned government pleader also, the writ

petition is disposed of directing the second respondent to forward Ext.P2 and

similar representations submitted by the petitioners and forwarded to him

under Ext.P3, within a period of six weeks from the date of receipt of a copy

of this judgment to the government. Thereupon the government shall take a

decision thereon within a period of two months from the date of receipt of the

representation from the Director General of Police.

V.GIRI, JUDGE

css