IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1682 of 2011(I)
1. ELDHO PAULEM,L.D.CLERK,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE COMMISSIONER FOR LAND REVENUE
3. THE DISTRICT COLLECTOR, ERNAKULAM.
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/01/2011
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.1682 of 2011
==================
Dated this the 18th day of January, 2011
J U D G M E N T
The petitioner in this writ petition entered Government service after
putting in prior military service. For the purpose of granting higher grade, he
wants the military service also to be taken into account. According to the
petitioner, he is so entitled to, in view of Exts.P8 and P9 judgments of this
Court as also Exts.P1 to P4 Government orders. In the above circumstances,
the petitioner has filed Ext.P16 representation before the 2nd respondent. The
petitioner seeks a direction to the 2nd respondent to consider and pass orders
on Ext.P16 representation in the light of Exts.P8 and P9 judgments of this
Court and Exts.P1 to P4 Government orders, expeditiously.
2. I have heard the learned Government Pleader also.
3. 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.P16 representation, as expeditiously as possible, at any rate, within a
period of two months from the date of receipt of a copy of this judgment.
While passing orders, the 2nd respondent shall consider the applicability of
Exts.P8 and P9 judgments and Exts.P1 to P4 Government orders to the facts
of the petitioner’s case.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge