High Court Kerala High Court

P.Ajith vs Secretary To Government on 3 December, 2007

Kerala High Court
P.Ajith vs Secretary To Government on 3 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35737 of 2007(D)


1. P.AJITH, PEON,
                      ...  Petitioner
2. K.MURALEEDHARAN, PEON,
3. K.RAJAN, PEON,
4. BINO G.NATH, PEON,
5. M.RAJIN, PEON,
6. K.RAJU, SANITATION WORKER,
7. P.K.PRAKASH, SWEEPER,
8. D.ULLAS, SANITATION WORKER,

                        Vs



1. SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. THE DEPUTY DIRECTOR OF COLLEGIATE

4. MANAGER, SREE NARAYANA TRUST,

5. THE PRINCIPAL,

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/12/2007

 O R D E R
                            S. SIRI JAGAN, J.

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

                      W.P.(C)No. 35737 OF 2007

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

                 Dated this the 3rd day of December, 2007


                                JUDGMENT

The petitioners were appointed to the post of Last Grade

Servants by the 4th respondent in his Colleges. The same was

approved only from the date of order of approval and not from

the date of appointment. Claiming approval and disbursal of

salary with effect from the date of appointment, the petitioners

have filed Ext.P7 representation before the 1st respondent. The

petitioners seek expeditious disposal of the same.

2. I have heard the learned Government pleader also.

There would be a direction to the 1st respondent to consider and

pass appropriate orders on Ext.P7 as expeditiously as possible, at

any rate, within three months from the date of receipt of a copy

of this judgment. Representative of the petitioners shall also be

afforded an opportunity of being heard before passing orders on

Ext.P7.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd