High Court Kerala High Court

Shaji.P.K. vs The State Of Kerala Represented By on 17 December, 2010

Kerala High Court
Shaji.P.K. vs The State Of Kerala Represented By on 17 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37464 of 2010(G)


1. SHAJI.P.K., JUNIOR SUPDT.,
                      ...  Petitioner
2. V.J.JOSHY UDC 5 KERALA NAVAL UNIT
3. THOMAS CHANDY UDC 5 KERALA NAVAL UNIT
4. MURALEEDHARAN PILLAI, UDC 5 KERALA
5. APPUKUTTAN UP LDC, 5 KERALA NAVAL
6. CHACKO ANTONY, LDC 5 KERALA NAVAL
7. VARGHEESE JOHN SGT 5 KERALA NAVA UNIT
8. MATHEW VARGHESE UD TRALA
9. SATHYAN MP SMM
10. VIJAYAN PB SMSK
11. ARAVINDAKSHAN PILLAI DVR
12. GEORGE K.J.LASCAR,
13. THOMAS K.D. LASCAR
14. STALY THOMAS B.K.
15. TOMY JOSEPH B K
16. VIJAYAMOHANAN C

                        Vs



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

2. THE DEPUTY DIRECTOR GENERAL NCC,

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/12/2010

 O R D E R
                          S. SIRI JAGAN, J.
                  - - - - - - - - - - - - - - - - - - - - - - -
          W.P.(C)Nos. 37464, 37482 & 37519 of 2010
                  - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 17th day of December, 2010

                            J U D G M E N T

The petitioners in these 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 Ext.P2 judgment of this Court. In the above circumstances, the

petitioners have filed Exts.P3 series of representations before the

1st respondent. The petitioners seek a direction to the 1st respondent

to consider and pass orders on Ext.P3 series of representations in the

light of Ext. P2 judgment, expeditiously.

2. I have heard the learned Government Pleader also.

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

petition with a direction to the 1st respondent to consider and pass

orders on Ext.P3 series of representations, as expeditiously as

possible, at any rate, within a period of two months from the date of

receipt of a copy of this judgment.

S. SIRI JAGAN
JUDGE
shg/