IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3444 of 2011(E)
1. CHANDRAN K.K.,
... Petitioner
2. SREEKUMAR.R.,
3. M.ABDUL AZEEZ,
4. MATHEW VARGHESE,
5. TOMY SEBASTIAN,
Vs
1. STATE OF KERALA,REP.BY
... Respondent
2. THE DIRECTOR,
For Petitioner :SRI.T.R.JAGADEESH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/02/2011
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 3444 of 2011
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of February, 2011
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 Exts.P4 to P7
judgments of this Court. In the above circumstances, the
petitioners have filed Ext.P8 series of representations
before the 2nd respondent. The petitioners seek a direction
to the 2nd respondent to consider and pass orders on Ext.P8
series of representations in the light of Exts. P4 to P7
judgments, 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 2nd respondent to
consider and pass orders on Ext.P8 series of
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.
Sd/-
S. SIRI JAGAN
JUDGE
//True copy//
shg/ P.A. TO JUDGE