IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31147 of 2009(K)
1. BYJU.P.P., JUNIOR HEALTH INSPECTOR
... Petitioner
2. SUDHEER BABU.M,
Vs
1. STATE OF KERALA REP. BY SECRETARY,
... Respondent
2. THE MUNICIPALITY OF KANNUR,
3. THE MUNICIPALITY OF KANHANGAD,
4. THE DIRECTOR OF MUNICIPAL ADMINISTRATION
5. THE DEPUTY EXAMINER OF LOCAL
For Petitioner :SRI.K.N.CHANDRABABU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/11/2009
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.31147 OF 2009 (K)
--------------------------------------------------
Dated this the 3rd day of November, 2009
J U D G M E N T
Petitioners submit that they were appointed as Junior Health
Inspector Grd-II in the Department of Health and subsequently got
appointed as Health Inspector Grd.II in the Municipal Common
service. It is also stated that subsequently, both of them have been
promoted as Health Inspector Grd.I. First Petitioner is now working
at Kannur Municipality and the 2nd petitioner is now working at
Kanhangad Municipality.
2. According to the petitioners initially on joining the
Municipal Common Service, their pay was protected, but was
refixed later at the minimum of the scale. Complaining of this first
petitioner has filed Ext.P6 and the second petitioner has filed
Ext.P10. It is stated that these representations are now pending
before the 4th respondent. In this writ petition petitioners seek a
direction to the 4th respondent to consider and pass orders on
Exts.P6 and P10.
WPC.No.31147 /09
:2 :
3. Having regard to the limited nature of the relief sought for,
I dispose of this writ petition directing the 4th respondent to
consider and pass orders on Ext.P6 submitted by the first Petitioner
and Ext.P10 submitted by the 2nd petitioner,as expeditiously as
possible and at any rate within 8 weeks from the date of production
of a copy of the judgment along with a copy of the writ petition.
Petitioners shall produce a copy of the judgment along with a
copy of the writ petition before the 4th respondent for compliance.
(ANTONY DOMINIC)
JUDGE
vi/