IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20571 of 2004(Y)
1. P.K.THANKAPPAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. REGISTRAR OF CO-OPERATIVE SOCIETIES,
3. BOARD OF DIRECTORS,
For Petitioner :SRI.M.M.MONAYE
For Respondent :SRI.V.RAJENDRAN (PERUMBAVOOR)
The Hon'ble MR. Justice K.THANKAPPAN
Dated :18/09/2006
O R D E R
K.THANKAPPAN, J.
------------------------------------
W.P.(C)NO. 20571 OF 2004
------------------------------------
Dated this the 18th day of September, 2006
JUDGMENT
The limited prayer of the petitioner is for a direction to the first
respondent to consider and pass orders on Ext.P6 representation filed by
the petitioner.
2. The grievance of the petitioner is that inspite of Ext.P5
communication, the anomaly in the pay revision order has not been
rectified. According to the petitioner, the pay of Secretary has been
wrongly fixed. In the above circumstances, there will be a direction to the
first respondent to consider Ext.P6 representation and pass appropriate
orders thereon as early as possible, at any rate within 60 days from the
date of receipt of a copy of this judgment.
The Writ Petition is disposed of as above.
(K.THANKAPPAN, JUDGE)
2
sp/