High Court Kerala High Court

S.Sasikumar vs State Of Kerala on 23 December, 2009

Kerala High Court
S.Sasikumar vs State Of Kerala on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37550 of 2009(K)



1. S.SASIKUMAR
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.N.CHANDRABABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/12/2009

 O R D E R
                         ANTONY DOMINIC, J.
                       ================
                  W.P.(C) NO. 37550 OF 2009 (K)
                  =====================

           Dated this the 23rd day of December, 2009

                           J U D G M E N T

Petitioner submits that he was selected and had joined the

post of Forest Guard in Forest Department on 02/06/1998. While so,

he was selected to the post of LDC in Municipal Common Service

through PSC. Accordingly, he joined as LDC/BC in Kollam Corporation

on 1/11/2005. However, he was not given pay protection. It is

submitted that the petitioner submitted Ext.P6 representation, which

has been forwarded to the 3rd respondent by Ext.P7, claiming that his

pay ought to have been protected and that the said representation is

pending.

2. In this writ petition, petitioner seeks a direction to the 3rd

respondent to consider the aforesaid representation. If as stated by

the petitioner, such a representation has been received, it is directed

that the 3rd respondent shall consider the same and pass orders

thereon. This shall be done, as expeditiously as possible, at any rate

within 3 months of receipt of a copy of this judgment along with a

copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp