IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27507 of 2010(K)
1. RAJEEV.M.S., DRIVER H.C.E.9933,
... Petitioner
2. JOSEPH V.C., DRIVER H.C.E.10195,
3. RAVI.K.C., DRIVER P.C.E-10614,
4. B.C.UNNIKRISHNAN NAIR,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
4. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/09/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 27507 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 6th day of September, 2010.
J U D G M E N T
The petitioners are employees who entered Government service
after putting in military service. According to them, as per Exts.P.7,
P8 and P9 judgments, such prior military service is liable to be
reckoned for the purpose of fixing higher grade due to the petitioners.
In the above circumstances, the petitioners have filed Ext. P11 series
of representations before respondents 3 and 4. The petitioners seek a
direction to respondents 3 and 4 to consider Ext.P11 series of
representations in the light of Exts.P7 to P9 judgments.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, this writ petition
is disposed of with the following directions:
The 3rd respondent shall consider and pass orders on Exts.P11(2)
(3) and (4) representations and the 4th respondent shall consider and
pass orders on Ext. P11(1) representation, as expeditiously as
possible, at any rate, within two months from the date of receipt of a
copy of this judgment. While considering the representations , the 3rd
and 4th respondents shall consider the applicability of Exts. P7 to P9
judgments to the petitioners’ case.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.