IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36443 of 2010(E)
1. P.VISWAMBARAH ASARI,
... Petitioner
2. LUKOSE V,COOK(C.F.2194),E.COMPANY,
3. S.CHELLAPPAN CHETYIAR,
4. T.APPU, COOK(C.F 2189)
5. V.KRISHNAN NAIR, COOK(C.F.2214)
6. A.MOHANAN, BARBER(C.F.2195)
Vs
1. STATE OF KERALA, REP BY THE SECRETARY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE
3. THE COMMANDANT,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/12/2010
O R D E R
S. SIRI JAGAN, J.
-----------------------------------
W.P.(C) No.36443 OF 2010
---------------------------------------
Dated this the 7th day of December, 2010
JUDGMENT
The petitioners in this writ petition entered Government
service after putting in prior military service. For the purpose of
granting of higher grade they want the military service also to be
taken into account. According to them, they are so entitled to, in
view of Exts.P7 to P9 and P11 to P13 judgments of this Court as
also Exts.P10, P14 and P15 orders passed pursuant to those
judgments. In the above circumstances, the petitioners have
filed Exts.P16 series of representations before the 3rd respondent.
The petitioners seek a direction to the 3rd respondent to consider
and pass orders on Exts.P16 series of representations in the light
of Exts.P7 to P9 and P11 to P13 judgments and Exts.P10, P14
and P15 orders passed pursuant to those judgments
expeditiously.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this
W.P.(C)No.36443/10 2
writ petition with a direction to the 3rd respondent to consider
and pass orders on Exts.P16 series of representations as
expeditiously as possible, at any rate within a period of two
months from the date of receipt of a copy of this judgment.
While passing orders, the third respondent shall consider the
applicability of Exts.P7 to P9 and P11 to P13 judgments as also
Exts.P10, P14 and P15 orders to the facts of the petitioners’
case.
S. SIRI JAGAN, JUDGE
acd
W.P.(C)No.36443/10 3