IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38121 of 2010(M)
1. BABU.P.V, LASCAR GRADE I 10 KERALA
... Petitioner
2. RADHAKRISHNA PILLAI.S,
3. THOMAS.P.I, LASCAR GRADE I
4. SUNDARA RAJAN.P.N,
5. RADHAKRISHNAN NAIR.B,
6. SUDHARAKARAN.PS DRIVER GD-I,
7. PRUDHU R LD TYPIST,
8. SASIDHARAN NAIR.M,
9. SHAHULHAMEED.B, DRIVER,
10. DILEEP KUMAR.V.S, LDC
11. SIVAKUMAR.PV LDC LASCAR
12. GOPALAN PN LDC
13. SURESH.V, LDC
14. T.V.SASIDHARAN, LDC,
15. SISUPALAN NAIR.K.V,
16. ABDUL LATHIF.K, LASCAR GD.II,
Vs
1. THE STATE OF KERALA REPRESENTED
... Respondent
2. THE DEPUTY DIRECTOR GENERAL NCC,
3. THE OFFICER COMMANDING,
For Petitioner :SRI.R.RAJASEKHARAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/12/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 38121 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 22nd day of December, 2010.
J U D G M E N T
The petitioners in this writ petition entered Government service
after putting in prior military service. For the purpose of granting of
higher grade, they want the military service also to be taken into
account. According to them, they are so entitled to in view of Ext.P2
judgment of this Court. In the above circumstances, the petitioners
have filed Exts.P3 to P3(O) representations before the 1st respondent.
The petitioners seek a direction to the 1st respondent to consider and
pass orders on Exts.P3 to P3(O) representations in the light of Ext. P2
judgment 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 1st respondent to consider and pass
orders on Exts.P3 to P3(O) representations, 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 1st
respondent shall consider the applicability of Ext.P2 judgment to the
facts of the petitioners’ case.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.