IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17907 of 2008(F)
1. M.I. BABY, S.I OF POLICE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE INSPECTOR GENERAL OF POLICE
4. THE SUPERINTENDENT OF POLICE,THRISSUR.
5. THE SUPERINTENDENT OF POLICE, PALAKKAD.
6. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/06/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO. 17907 of 2008
---------------------------------
Dated this the 16th day of June, 2008
JUDGMENT
The petitioner is aggrieved by the non sanctioning and non
disbursing of the annual increment inspite of repeated requests.
The petitioner’s request is pending before the second respondent
as Ext.P5.
2. After having heard learned counsel for the petitioner and
the learned Government Pleader, the writ petition is disposed of
directing the third respondent to consider and pass orders on
Ext.P4, within a period of two months from the date of receipt of
a copy of this judgment. The petitioner shall produce a copy of
the writ petition also along with a copy of the judgment before
the third respondent.
V. GIRI, JUDGE.
pmn/ WPC. /2008 2