High Court Kerala High Court

S.Vijayan vs The State Of Kerala on 23 March, 2010

Kerala High Court
S.Vijayan vs The State Of Kerala on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9588 of 2010(W)


1. S.VIJAYAN, BAND CONSTABLE 2836, HEAD
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,POLICE

3. THE COMMISSIONER OF POLICE,]

                For Petitioner  :SRI.P.K.VIJAYAMOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :23/03/2010

 O R D E R
                          C.T.RAVIKUMAR, J.

              ```````````````````````````````````````````````````````
                      W.P.(C) No. 9588 of 2010 W
              ```````````````````````````````````````````````````````
                Dated this the 23rd day of March, 2010

                             J U D G M E N T

The petitioner is a Band Constable in the

Thiruvananthapuram City Armed Reserve Camp. The grievance

of the petitioner pertains to the fixation of his pay after granting the

3rd Higher Grade promotion. Raising grievances against the said

fixation, the petitioner has submitted Ext.P7 representation before

the 3rd respondent. The grievance of the petitioner is that on

completion of 23 years of service, his pay was fixed in a wrong

scale after granting the 3rd Time Bound Higher Grade.

2. According to the petitioner, his pay was fixed in the

scale of pay of Rs.9,190 – 15,510/- instead of fixing in the scale of

pay of Rs.10790 – 18000, the scale of pay to which he is entitled.

This is a matter which requires consideration by the 3rd respondent

and in fact, the petitioner has already approached the 3rd

respondent raising such grievances as per Ext.P7. The 3rd

respondent is bound to look into the claim and contentions raised

by the petitioner in Ext.P7. Therefore, the 3rd respondent is

WPC.9588/2010
: 2 :

directed to consider and pass orders on Ext.P7, expeditiously, at

any rate, within a period of one month from the date of receipt of a

copy of this judgment.

The writ petition is disposed of as above.

(C.T.RAVIKUMAR, JUDGE)

aks