IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32325 of 2010(M)
1. UNNIKRISHNAN.P.,
... Petitioner
2. MANOJ KUAMR.P.O.,
3. SREE RAMDAS.K.,
4. KRISHNAKUMAR.K.,
5. JOLLY JOSEPH,
6. RAMESH KUMAR.C.V.,
7. SAJEEVAN.V.K.,
8. RAMESH KUMAR.C.K.,
9. AJITH KUMAR.K.,
10. NARAYANAN.K.N.,
11. RATHEESH.T.,
12. RAGHUTHAMAN.M.,
13. GIREESH M.K.,
14. M.KRISHNAN,
15. JAYADEVAN.T.T.,
16. RANJITH KUMAR MUNDON,
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. COMMANDANT,
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/10/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.32325 of 2010
==================
Dated this the 28th day of October, 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 Exts.P2
and P3 judgments of this Court as also Ext.P4 order passed pursuant
to those judgments. In the above circumstances, petitioners 1 to 15
have filed Ext.P5 series of representations before the 3rd respondent
and the 16th petitioner has filed Ext.P6 representation before the 2nd
respondent. The petitioners seek a direction to respondents 2 and 3 to
consider and pass orders on those representations in the light of
Exts.P2 and P3 judgments and Ext.4 order passed pursuant to those
judgments, 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 3rd respondent to consider and pass
orders on Exts.P5 series of representations and the 2nd respondent to
consider and pass orders on Ext.P6 representation, as expeditiously as
possible, at any rate within a period of two months from the date of
receipt of a copy of this judgment. While passing orders, respondents
w.p.c.32325/10 2
2 and 3 shall consider the applicability of Exts.P2 and P3 judgments as
also Ext.P4 order to the facts of the petitioners’ case.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge