IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 801 of 2010(A)
1. M.C.CHACKO, S/O.LATE CHACKO, AGED 67
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE
3. THE COMMANDANT, ARMED RESERVE POLICE,
4. THE ACCOUNTANT GENERAL (A&E) KERALA,
For Petitioner :SRI.SAJITH KUMAR V.
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :11/01/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.801 of 2010
-------------------------------------------
Dated this the 11th day of January, 2010
JUDGMENT
The petitioner was initially a Constable in the
MSP IIIrd Battalion. The service of the petitioner and
similar others were sought by the Union Government
on deputation. Accordingly, the petitioner has served
under the CRPF. Thereafter in 1975, he re-joined the
Kerala Police Force. His complaint is that the period
that he has worked in the CRPF has not been counted
for the purpose of his seniority or for the grant of
pensionary benefits. It is his further case that as per
Exts.P7 and P8 proceedings, similar others have been
granted the benefits sought by them. However,
though Ext.P10 representation is pending before the
first respondent, no action has been taken thereon till
date.
2. In view of the above, this Writ Petition itself is
WPC 801/2010 2
disposed of directing the first respondent to consider
and pass orders on Ext.P10 representation of the
petitioner, in the light of Exts.P7 and P8 proceedings,
as expeditiously as possible and at any rate within a
period of three months from the date of receipt of a
copy of this judgment.
K.SURENDRA MOHAN,
JUDGE
css/