IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34944 of 2007(I)
1. DAMAYANTHI P.R., W/O. K.B.SATHEESAN,
... Petitioner
2. RAVI P.V., S/O. VELUKUTTY,
3. M.N. SREEKUMAR, S/O. LATE
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE KERALA WATER AUTHORITY,
For Petitioner :SRI.M.R.GOPALAKRISHNAN NAIR
For Respondent :SRI.C.UNNIKRISHNAN, SC, KWA
The Hon'ble MR. Justice V.GIRI
Dated :14/01/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).34944/2007
--------------------
Dated this the 14th day of January, 2008
JUDGMENT
Petitioners have prayed for a direction to the
respondents to grant the scale of pay of Rs.4210-6235
with effect from the date of their joining service and the
revised scale of pay notionally. Learned counsel for the
petitioners submits that at this stage it will suffice if a
direction is issued to the Government to consider their
claim (Ext.P3 series).
After having heard the learned counsel for the
petitioners, the learned senior Government Pleader and
the learned Standing counsel for the second respondent,
Water Authority, writ petition is disposed of directing the
first respondent to look into Ext.P3 series representations
and take a decision thereon within a period of two months
from the date of receipt of a copy of this judgment, after
hearing the petitioners and taking note of Ext.P2
Government Order.
V.GIRI,
Judge
mrcs