High Court Kerala High Court

Kerala Pwd Graduate Engineers vs State Of Kerala Represented By on 21 May, 2008

Kerala High Court
Kerala Pwd Graduate Engineers vs State Of Kerala Represented By on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12705 of 2008(J)


1. KERALA PWD GRADUATE ENGINEERS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE CHIEF ENGINEER, PWD ADMINISTRATION,

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  : No Appearance


 Dated :21/05/2008

 O R D E R
                                   V.GIRI,J.
                             -------------------------
                         W.P ( C) No.12705 of 2008
                             --------------------------
                       Dated this the 21st May, 2008

                              J U D G M E N T

Heard learned counsel for the petitioner and learned Government

Pleader.

2. The only relief sought for in this writ petition, at this stage, is

one for a direction to the Government to take a decision on Exhibits P4 and

P5, which contain a request for a higher grade to 1/3 of the Assistant

Executive Engineers and 25% of the Executive Engineers.

3. In my view, their request may be considered by the

appropriate authority.

In the result, the writ petition is disposed of directing the 1st

respondent to take a decision on the request contained in Exhibits P4 and

P5, within a period of three months from the date of receipt of a copy of this

judgment. It will be open to the petitioner Association to file a detailed

representation supplementing Exhibits P4 and P5, within a period of one

month from today.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007

Common issues are raised for

consideration in all these writ

petitions. Reference is made to

the facts in Writ Petition

No.4562/2008 for the sake of

convenience.