High Court Kerala High Court

T.S.Krishnakumar vs The State Of Kerala on 23 December, 2010

Kerala High Court
T.S.Krishnakumar vs The State Of Kerala on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38410 of 2010(A)


1. T.S.KRISHNAKUMAR,
                      ...  Petitioner
2. M.CHANDRA RAJ.,
3. K.BALACHANDRAN NAIR,
4. SATHEESAN PILLAI.C.,
5. MADHUSOODANAN NAIR.N.,
6. ASOKAN.P.,
7. VINCENT.D.A.,
8. VIKRAMAN.V.,
9. SATHEESAN NAIR.B.,
10. P.MURALEEDHARAN NAIR,
11. AMEERJAN.K.S.,
12. L.RAVI,
13. BHUVANACHANDRAN,
14. MOHANAN.A.,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DEPUTY DIRECTOR GENERAL NCC,

3. THE OFFICER COMMANDING,

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/12/2010

 O R D E R
                             S.SIRI JAGAN, J.
                      ==================
                       W.P.(C).No.38410 of 2010
                      ==================
               Dated this the 23rd day of December, 2010
                             J U D G M E N T

The petitioners in this writ petition entered Government service

after putting in prior military service. For the purpose of granting

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. The petitioners have filed representations in

this regard, which are referred to in Ext.P3. They seek a direction to

the 2nd respondent to dispose of those representations in the light of

Ext.P2 judgment, expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 2nd respondent to consider and pass

orders on the representations filed by the petitioners, which are

referred to in Ext.P3, as expeditiously as possible, at any rate, within

two months from the date of receipt of a certified copy of this

judgment. While passing orders, the 2nd respondent shall consider the

applicability of Ext.P2 judgment to the facts of the petitioners’ case.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE
          ///True copy///

                               P.A. to Judge