IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29163 of 2008(V)
1. B.T.SHEEBA
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/10/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
=W.P.(C) = = = = = = = = = = =
No. 29163 OF 2008 (V)
= = =
Dated this the 3rd day of October 2008
J U D G M E N T
Petitioner’s prayer is that the period between 5.6.2000 to
31.10.2007 should be reckoned, if not for monetary purposes, but
at least for grade and increment purposes. With this prayer the
petitioner has approached the 1st respondent by filing Ext. P10. In
this writ petition all that is sought for is a direction to the 1st
respondent to consider and pass orders on Ext. P10. This, the 1st
respondent shall do, as expeditiously as possible, at any rate within
3 months of production of a copy of this judgment.
2. Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-