IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35109 of 2007(D)
1. K.T.ABRAHAM, FORESTER,
... Petitioner
2. R.SIVSANKARA PILLAI,
3. C.N.REGHUNATHAN NAIR, FORESTER,
4. M.G.VARGHESE, FORESTER,
5. P.G.ANIL KUMAR, FORESTER,
6. KUNJU MUHAMMED UMMER, FORESTER,
7. K.MUHAMMED HANEEFA, FORESTER,
8. M.A.JOHNY, FORESTER/DEPOT OFFICER,
9. P.M.THOMAS, FORESTER,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CHIEF FOREST CONSERVATOR,
For Petitioner :SRI.S.KRISHNAMOORTHY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :28/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 35109 of 2007
--------------------------
Dated this the 28th November, 2007
J U D G M E N T
The petitioners are Foresters working in the Forest
Department. According to them, on completion of 23 years of
service, they are entitled to Time Bound Higher Grade. This
was granted to them but later respondents proposed to cancel
the grant on the premise that the petitioners have not completed
necessary forester’s training. Petitioners’ claim that since they
have crossed the age of 50 they are entitled to be exempted from
Foresters Training. Apparently, the 2nd respondent has
recommended that the grant of Higher Grade to the petitioners
should be retained.
2. This writ petition was filed when the petitioners
apprehended that the Higher Grade already granted to them is
sought to be recovered pursuant to Exhibit-P3.
After having heard the learned counsel for the petitioners
and the learned Government Pleader, this writ petition is
disposed of directing the 1st respondent to consider Exhibit-P5 to
P 7 representations filed by the petitioners and take a decision
W.P ( C) No. 35109 of 2007
2
thereon, after hearing the petitioners, within a period of three
months from the date of receipt of a copy of this judgment.
Recovery of amounts already granted to the petitioners shall be
kept in abeyance, pending a decision by the Government, as
aforementioned.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 35109 of 2007
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007