IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24207 of 2009(U)
1. REMADEVI P., FEMALE WARDER GR.I,
... Petitioner
2. LAILA M.,FEMALE WARDER GR.I,
3. VIJAYALAKSHMI R.,FEMALE WARDER GR.I.
4. SREEKALA G.R. FEMALE WARDER GR.I,
5. P.SEETHALAKSHMI, FEMALE WARDER GR.I,
6. REMANI K. FEMALE WARDER GR.I,
7. USHA T., FEMALE WARDER GR.I,
8. GIRIJAMMA A.V.FEMALE WARDER GR.I,
9. RETNAKUMARI, FEMALE WARDER GR.I,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DISTRICT GENERAL OF POLICE,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/11/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.24207 of 2009
---------------------------------
Dated, this the 5th day of November, 2009
J U D G M E N T
The petitioners, who are working as Female Warders Gr.II in
Prisons Department, are claiming entitlement to be paid the scale of
pay of Rs.7,480-11,910 applicable to Matron Grade II. This claim is
made on the basis that by Ext.P1 pay revision order, they are
entitled to the said scale. It is pointed out that urging their claim as
above, they have already moved the 1st respondent by filing Ext.P3,
and that the said representation has not been considered so far. In
this writ petition, the learned counsel for the petitioners confines his
prayer for a direction to the 1st respondent to pass orders on the
said representation.
2. Having regard to the limited nature of the relief that is
sought for, this writ petition is disposed of directing the 1st
respondent to consider Ext.P3 representation, if the said
representation has been received, and is pending. This shall be
WP(C) No.24207/2009
-2-
done as expeditiously as possible, at any rate, within three months
of production of a copy of this judgment, along with a copy of this
writ petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg