High Court Kerala High Court

P.R. Raveedranathan vs State Of Kerala on 30 November, 2010

Kerala High Court
P.R. Raveedranathan vs State Of Kerala on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35780 of 2010(V)


1. P.R. RAVEEDRANATHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE ACCOUNTANT GENERAL (A&E),

3. THE DIRECTOR OF AGRICULTURE,

4. PRINCIPAL AGRICULTURAL OFFICER,

5. PRINCIPAL AGRICULTURAL OFFICER,

6. ASSISTANT DIRECTOR OF AGRICULTURE,

                For Petitioner  :SRI.SREEPRAKASH K.NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/11/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 35780 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
            Dated this, the 30th day of November, 2010.

                            J U D G M E N T

The petitioner is a retired employee of the Agriculture

Department of the Government of Kerala. He is aggrieved by non-

payment of DCRG due to the petitioner and fixation of liability on him.

In respect thereof, the petitioner has filed Ext. P16 representation

before the 1st respondent. The petitioner seeks a direction to the 1st

respondent to consider and pass orders on Ext. P16 expeditiously.

2. I have heard the learned Government Pleader also.

Having heard both sides, I dispose of this writ petition with a

direction to the 1st respondent to consider and pass orders on Ext. P16

as expeditiously as possible, at any rate, within three months from the

date of receipt of a copy of this judgment.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.