High Court Kerala High Court

Mohanan V. vs State Of Kerala Represented By The on 3 June, 2010

Kerala High Court
Mohanan V. vs State Of Kerala Represented By The on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10339 of 2010(N)


1. MOHANAN V., S/O.VELAYUDHAN C.,
                      ...  Petitioner
2. NOUFAL K., S/O.LATE K.MOHAMMED,

                        Vs



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

2. SECRETARY TO THE GOVERNMENT,

3. SECRETARY TO THE GOVERNMENT, PERSONNEL

4. KERALA STATE HANDICAPPED PERSONS'

5. THE STATE COMMISSIONER FOR PERSONS WITH

6. KERALA PUBLIC SERVICE COMMISSION,

7. REGIONAL OFFICER, KERALA PUBLIC SERVICE

                For Petitioner  :SRI.S.SREEDUTT

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/06/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.10339 OF 2010 (N)
              --------------------------------------------------
             Dated this the 3rd day of June, 2010

                           J U D G M E N T

Prayer sought in this writ petition is to direct the first

respondent to extend the benefit of Ext.P6 Government Order to the

petitioners and others, who are eligible for the benefit therein.

2. On instructions standing counsel for the respondent

informed that the PSC has already initiated steps for implementing

Ext.P6 and issued circular dated 26.3.200 containing guidelines for

the implementation of Ext.P6 Government Order. It is stated that

consequential action is being taken on that basis. In view of the

submissions thus made, the grievances of the petitioners stand

substantially redressed.

Recording the submission as above, the writ petition is closed.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :