High Court Kerala High Court

M. Janardhanan vs State Of Kerala on 1 December, 2007

Kerala High Court
M. Janardhanan vs State Of Kerala on 1 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31088 of 2007(A)


1. M. JANARDHANAN, S/O.M.KUTTYKRISHNAN NAIR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE COMMANDANT,

                For Petitioner  :SRI.K.S.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :01/12/2007

 O R D E R
                                    V.GIRI, J
                     ---------------------------------------------
                         WP(C) No.31088 of 2007
                      ---------------------------------------------
               Dated this the 1st day of December, 2007


                                   JUDGMENT

The petitioner joined the 2nd Battalion of Special Armed Police as a

Recruit Police Constable on 5.6.1963. He contends that after completion

of training he was appointed as police constable on 17.9.1966. He along

with certain other constables of the same battalion was deputed to

Nagaland. Thereafter he was discharged from service on 25.6.1968. He

later joined the Co-operative department as a last grade employee and

subsequently changed to the revenue department. He retired as a village

officer on 31.1.1995. According to him, certain benefits are granted under

Ext.P2 Government order to Constables who rendered service in

Nagaland. He has made his claim before the third respondent under

Ext.P3.

After having heard the learned Government Pleader and also the

counsel for the petitioner, the writ petition is disposed of directing the third

respondent to look into Ext.P3 and consider whether the petitioner is

entitled to get the benefits covered by Ext.P2 Government order. After

hearing the petitioner, the third respondent shall take appropriate decision

within a period of three months from the date of receipt of a copy of the

judgment.



                                                                    V.GIRI, JUDGE
csl

WPC35344/2007    2