High Court Kerala High Court

The Co-Ordination Committee Of vs State Of Kerala on 24 September, 2009

Kerala High Court
The Co-Ordination Committee Of vs State Of Kerala on 24 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25812 of 2009(V)


1. THE CO-ORDINATION COMMITTEE OF
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE PRINCIPAL
                       ...       Respondent

2. DIRECTOR OF TECHNICAL EDUCATION,

                For Petitioner  :SRI.KRB.KAIMAL (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/09/2009

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 25812 OF 2009 (V)
                =====================

         Dated this the 24th day of September, 2009

                          J U D G M E N T

The issue raised in this writ petition filed by an Organization

representing the Workshop Instructors, Demonstrators/Trade

Instructors and allied categories in the Department of Technical

Education is for revision of pay scale and for introduction of ratio

in the matter of promotion. They made Ext.P1 representation

urging this claim before the 1st respondent, on which, by Ext.P2,

the 2nd respondent has given his recommendations as well.

However, so far the 1st respondent has not taken a decision on

Ext.P1 in the light of the recommendations referred to above and

that led the petitioner to file this writ petition.

2. I heard the learned Government Pleader also in this

matter.

3. Having regard to the pendency of Exts.P1 and P2

before the 1st respondent, atleast at this stage, the grievance

raised in this writ petition will be redressed if the 1st respondent

expedites its decision on Ext.P1.

4. Accordingly, I direct the 1st respondent to consider

WPC 25812/09
:2 :

Ext.P1 in the light of Ext.P2 recommendation submitted by the 2nd

respondent with notice to the petitioner and as expeditiously as

possible, at any rate within four months of production of a copy of

this judgment along with a copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp