IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34240 of 2006(A)
1. M.SUNDARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE ADDITIONAL DIRECTOR GENERAL OF
For Petitioner :SRI.RAJESH VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :21/12/2006
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C)No. 34240 OF 2006
-----------------------------
Dated this the 21st December, 2006.
JUDGMENT
The petitioner while working as Head Constable in the
police department made a claim for higher grade based on
the length of service put in by him. Since the benefit was
not granted he had filed representations before the
respondents as evidenced by Exts.P5 and P6. Ext.P6 is a
representation filed before the first respondent requesting
to grant him second and third higher grades, to make
available the monetary benefits and to revise his terminal
benefits accordingly.
2. Counsel for the petitioner submits that the first
respondent may be directed to pass early orders on Ext.P6.
3. Heard Govt. Pleader also.
4. In the circumstances there shall be an order
directing the first respondent to consider Ext.P6 on
merits, take decision in accordance with law and
communicate the order to the petitioner within two months
on the petitioner producing a copy of this judgment along
WPC 34240/2006 2
with a copy of the writ petition. Writ petition is
disposed of accordingly.
K.K.DENESAN
Judge
jj