IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18697 of 2010(J)
1. SRI.ANISH KUMAR.V., AGRICULTURAL OFFICER
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE
3. THE GENERAL MANAGER,
For Petitioner :SRI.S.HARIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :17/06/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO. 18697 OF 2010
............................................
DATED THIS THE 17TH DAY OF JUNE, 2010
JUDGMENT
The petitioner is working as an Agricultural Officer under the
third respondent, District Co-operative Bank, with effect from
20.12.2002. The complaint of the petitioner is that the petitioner has
not been given the benefit of the successive pay revisions that were
implemented by the Government. According to the petitioner, his post
was initially included in the pay scale of Rs.6650 – Rs.13,900/-.
However, by an omission in the Government Order dated 23.4.1999,
his post was omitted to be included in the said scale. Thereafter, by
another G.O dated 1.3.2001, the omission was rectified. However, the
petitioner complains that as per Exts.P6 and P8 which are the
subsequent pay revision orders, the post of Agricultural Officer
occupied by the petitioner has been relegated to a lower category. The
petitioner claims that he is entitled to a higher pay scale than what is
presently granted to him.
2. The petitioner has submitted Ext.P9 representation setting out
Wpc 18697/2010 2
his grievances which is pending before the first respondent. The
petitioner complains that no orders have been passed thereon, till date.
He prays for the issue of appropriate directions for an early disposal of
Ext.P9.
3. In the above circumstances, this writ petition is disposed of
directing the first respondent to consider the grievances of the
petitioner set out in Ext.P9, in accordance with law, as expeditiously as
possible and at any rate, within a period of two months from the date of
receipt of a copy of this judgment, after affording an opportunity of
being heard to the petitioner also.
K.SURENDRA MOHAN, JUDGE
lgk