High Court Kerala High Court

Sri.C.Surendran Pillai vs State Of Kerala on 7 July, 2010

Kerala High Court
Sri.C.Surendran Pillai vs State Of Kerala on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21047 of 2010(E)


1. SRI.C.SURENDRAN PILLAI,
                      ...  Petitioner
2. SRI.K.SASIKUMAR, DRAFTSMAN GRADE I,

                        Vs



1. STATE OF KERALA, REP.BY ITS SECRETARY,
                       ...       Respondent

2. THE CHIEF ENGINEER (ADMINISTRATION),

                For Petitioner  :SRI.S.HARIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/07/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 21047 OF 2010 (E)
                 =====================

              Dated this the 7th day of July, 2010

                          J U D G M E N T

The prayer sought in the writ petition is for a consideration

of Exts.P8 and P9 representations made by the petitioners before

the 2nd respondent. Petitioners are working as Overseer Grade I

and Draftsman Grade I under the 2nd respondent. They complain

of anomaly consequent upon the revision of pay upon the grant of

third time bound higher grade. It is in this context, they have

filed Exts.P8 and P9 before the 2nd respondent.

2. Having regard to the pendency of Exts.P8 and P9, it is

directed that the 2nd respondent shall consider the

representations with notice to the petitioners and pass orders

thereon, as expeditiously as possible, at any rate within three

months of production of a copy of this judgment.

3. Petitioners shall produce a copy of this judgment

before the 2nd respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp