IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17026 of 2008(B)
1. N.RAGHAVAN NAIR, (DRIVER, NEYYATTINKARA,
... Petitioner
Vs
1. KERALA STATE ROAD TRASPORT CORPORATION,
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/06/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 17026 OF 2008 B
````````````````````````````````````````````````````
Dated this the 9th day of June, 2008
J U D G M E N T
Petitioner seeks direction to grant increment for the
provisional service of the petitioner and also seeks payment
of the arrears of pay based on 1997 pay revision with interest.
The petitioner has already preferred Ext.P4 representation
before the respondent.
2. I heard the learned Government Pleader also.
Having considered the facts of the case, the writ petition is
disposed of directing the respondent to consider and take a
decision on Ext.P4 representation in accordance with law,
within a period of two months from the date of receipt of a
copy of this judgment.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE