High Court Kerala High Court

M.P.Bhaskaran vs The Accountant General (A & E) on 12 August, 2010

Kerala High Court
M.P.Bhaskaran vs The Accountant General (A & E) on 12 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18174 of 2010(V)


1. M.P.BHASKARAN,
                      ...  Petitioner

                        Vs



1. THE ACCOUNTANT GENERAL (A & E)
                       ...       Respondent

2. STATE OF KERALA-REPRESENTED BY

3. THE DIRECTOR OF HEALTH SERVICES,

4. THE DISTRICT FOOD INSPECTOR,

5. THE COMMISSIONER OF FOOD SAFETY,

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/08/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 18174 OF 2010 (V)
                 =====================

           Dated this the 12th day of August, 2010

                          J U D G M E N T

Petitioner is aggrieved by Ext.P15. The matter arose on

account of grade fixation claimed by the petitioner. According to

the petitioner, in the light of Ext.P3 order passed by the 3rd

respondent, he is entitled to have his grade fixed in terms of

Clause 10(viii) of GO(P) No.480/89 dated 1/11/89. It is stated that

however ignoring Exts.P3 and P4, the 5th respondent has passed

Ext.P15 rejecting the claim only on the ground that pay was fixed

accepting the option exercised by the petitioner. In view of the

above, he has filed Ext.P16 before the 3rd respondent and seeks a

direction for its consideration.

2. Having regard to the above, I direct the 3rd respondent

to consider Ext.P16 duly adverting to the relevant Government

Orders and other previous orders on the subject. Orders shall be

passed on Ext.P16 at any rate within 8 weeks of production of a

copy of this judgment along with a copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp