High Court Kerala High Court

Purushothaman.K.M vs State Of Kerla on 19 October, 2010

Kerala High Court
Purushothaman.K.M vs State Of Kerla on 19 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31926 of 2010(M)


1. PURUSHOTHAMAN.K.M,KATTUKANDATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERLA, REP.BY THE SECRETARY
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,POLICE

3. THE INSPECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/10/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
            W.P.(C)Nos. 31926 & 31982 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 19th day of October, 2010

                         J U D G M E N T

The petitioners in these two writ petitions 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

Exts.P11 to P13 judgments (in both writ petitions) of this

court as also Ext.P10 order of the D.G.P. passed pursuant to

those judgments. In the above circumstances, the

petitioners have filed Ext.P14 (in both writ petitions)

representation before the 3rd respondent. The petitioners

seek a direction to the 3rd respondent to consider and pass

orders on Ext.P14 representation (in both writ petitions) in

the light of Exts.P7 to P9 judgments and Exts.P11 to P13

judgments and Ext.P10 order passed pursuant to those

judgments expeditiously.

W.P.(C)Nos. 31926 & 31982 of 2010
-2-

2. I have heard the learned Government Pleader

also.

In the facts and circumstances of the case, I dispose of

these writ petitions with a direction to the 3rd respondent to

consider and pass orders on Ext.P14 representation (in both

writ petitions) 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 3rd

respondent shall consider the applicability of Exts.P7 to P9

judgments and Exts.P11 to P13 judgments as also Ext.P10

order to the facts of the petitioners’ case.

S. SIRI JAGAN
JUDGE

shg/