High Court Kerala High Court

Chellappan vs State Of Kerala on 5 January, 2010

Kerala High Court
Chellappan vs State Of Kerala on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 153 of 2010(T)


1. CHELLAPPAN, SUPERINTENDENT OF SURVEY
                      ...  Petitioner
2. M.S.PURUSHAN, DEPUTY DIRECTOR OF SURVEY
3. M.B.MOHANDAS, HEAD SURVEYOR (RETIRED)
4. M.RADHA, HEAD SURVEYOR (RETIRED)
5. A.RAMLA, W/O.LATE ABDUL RASHEED
6. B.SUDHA, W/O.LATE VAMADEVAN

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. ACCOUNTANT GENERAL (A& E)

3. DIRECTOR OF SURVEY & LAND RECORDS

                For Petitioner  :SMT.I.SHEELA DEVI

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :05/01/2010

 O R D E R
                        K. SURENDRA MOHAN, J.
               ------------------------------------------------------------
                       W.P(C) NO:153 OF 2010-T
               -----------------------------------------------------------
                  Dated this the 5th January, 2010.

                                   JUDGMENT

The petitioners are persons who retired from service as

Superintendents, Head Surveyors and First Grade Surveyors

respectively. They were initially appointed as Second Grade

Surveyors on recruitment though the Public Service Commission.

According to them though they had exercised their re-option, they

were not granted the scale of pay admissible in terms of the said re-

option. Their scale of pay was also not revised and fixed according

to the revision of pay from time to time. According to the

petitioners, other similarly situated persons were given all the

benefits that were denied to them. They have submitted

representations before the third respondent narrating their

grievances and though the said representations have been pending,

no orders have been passed thereon till date. In the above

circumstances this writ petition can be disposed of directing the

third respondent to consider and pass orders on Ext.P9 series

representations expeditiously.

2. Accordingly this writ petition is disposed of directing the

third respondent to consider and pass final orders on Ext.P9 series

WPC 153/2010 2

representations as expeditiously as possible and at any rate within

a period of two months from the date of receipt of a copy of this

judgment, which the petitioners are permitted to produce before

the said authority.





                                         K. SURENDRA MOHAN
                                                 Judge
jj

WPC 153/2010    3

                      K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: