High Court Kerala High Court

V.Bhaskaran Nair vs The State Of Kerala on 17 August, 2007

Kerala High Court
V.Bhaskaran Nair vs The State Of Kerala on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23820 of 2007(I)


1. V.BHASKARAN NAIR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE, KERALA,

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/08/2007

 O R D E R
                     ANTONY DOMINIC,J.
                      -------------------------
                 W.P ( C) No. 23820 of 2007
                     --------------------------
           Dated this the 17th day of August, 2007

                       J U D G M E N T

Petitioner, who has retired as the Senior Grade Deputy

Superintendent of Police on 31.12.2003 has filed this writ

petition praying for directing the respondents to notionally

assign him rank of Superintendent of Police (Non IPS) with

effect from 2002 and grant him the consequential benefits

arising therefrom. Learned Government Pleader on instruction

submits that the claim of the petitioner is under consideration of

the respondents. Recording the above submission of the

Learned Government Pleader and directed that final orders shall

be passed in this regard within two months, this writ petition is

closed.

The petitioner is directed to produce a copy of this

judgment before the 1st respondent, for compliance.

(ANTONY DOMINIC,JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007