IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5548 of 2007(I)
1. JAYA P. NAIR, D.T.P.OPERATOR,
... Petitioner
2. GIREENDRA KUMAR V., D.T.P.OPERATOR,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR, STTE INSTITUTE OF
For Petitioner :SRI.PIRAPPANCODE V.SREEDHARAN NAIR
For Respondent :SRI.P.K.VIJAYAMOHANAN
The Hon'ble MR. Justice K.K.DENESAN
Dated :20/02/2007
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C)No. 5548 OF 2007
-----------------------------
Dated this the 20th February, 2007.
JUDGMENT
Heard learned counsel for the petitioners, learned
Government Pleader for the first respondent and learned
standing counsel for the second respondent.
2. A detailed representation has been filed by the
petitioners as evidenced by Ext.P14 bringing to the notice
of the first respondent their grievances in relation to
their service conditions and the action taken by the second
respondent. Having considered the matters which the
petitioners would like the Government to look into, I feel
that direction can be given to the first respondent to pass
orders on Ext.P14 within a time frame. Accordingly the
writ petition is disposed of directing the first respondent
to consider Ext.P14 in consultation with the second
respondent and take appropriate decision within two months
from the date of receipt of a copy of the judgment.
Further recovery from the emoluments of the petitioners
shall be kept in abeyance until orders are passed on
Ext.P14.
K.K.DENESAN
Judge
WPC 2
jj