High Court Kerala High Court

C.J.Sreerekha vs The Director on 11 December, 2008

Kerala High Court
C.J.Sreerekha vs The Director on 11 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36425 of 2008(J)


1. C.J.SREEREKHA
                      ...  Petitioner

                        Vs



1. THE DIRECTOR
                       ...       Respondent

2. THE PRINCIPAL

                For Petitioner  :SRI.M.P.ASHOK KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/12/2008

 O R D E R
                      ANTONY DOMINIC, J

     -----------------------------------------------------------
                     W.P.(C).No.36425/2008
     -----------------------------------------------------------
          Dated this the 11th    day of December, 2008


                            JUDGMENT

In this writ petition, petitioner has filed Ext.P5 before

the Ist respondent claiming that her service since

24.1.2005 should also be reckoned for the purpose of

granting increment.

Having regarding to the case of the petitioner that

Ext.P5 representation is pending before the first respondent,

it is directed that the first respondent shall consider Ext.P5

and pass orders thereon, if the same has been received and

is pending. This shall be done as expeditiously as possible

and at any rate within 8 weeks from the date of production

of a coy of the judgment along with a copy of the writ

petition.

Writ Petition is disposed of as above.

vi                               ANTONY DOMINIC
                                       JUDGE

       2



vi.