High Court Kerala High Court

M. Sukumaran Nair vs State Of Kerala on 13 December, 2006

Kerala High Court
M. Sukumaran Nair vs State Of Kerala on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 1450 of 2003(V)


1. M. SUKUMARAN NAIR, "SIVABHAVANAM"
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE WORKS MANAGER, MECHANICAL SUB

3. ACCOUNTANT GENERAL, AUDIT/A & E,

4. ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.P.SANTHALINGAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :13/12/2006

 O R D E R
                             KURIAN JOSEPH, J.

                  ----------------------------------------------

                         O.P.No.1450  of  2003

                  ----------------------------------------------

                    Dated 13th    December,  2006.


                               J U D G M E N T

Petitioner is aggrieved by Ext.P8 order passed by the

second respondent, in the matter of revision of pay. Since the

order is passed only by the Works Manager and since the

petitioner seeks the benefit of the Government Orders, it is

submitted that the petitioner may be permitted to approach the

Government. There is no counter affidavit. The writ petition is

hence disposed of as follows :-

In the event of the petitioner approaching the first

respondent within two months from today, the said respondent

will consider the matter with notice to the petitioner and pass

appropriate orders in accordance with law with notice to the

petitioner, within another four months.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.1450 of 2003 (V)

———————————————-

J U D G M E N T

Dated 13th December, 2006.