High Court Kerala High Court

V.Damodaran vs The State Of Kerala on 10 November, 2009

Kerala High Court
V.Damodaran vs The State Of Kerala on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32088 of 2009(E)


1. V.DAMODARAN,S/O.LATE V.KUNHIRAMAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/11/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                    W.P.(C.) No.32088 of 2009
             ---------------------------------
           Dated, this the 10th day of November, 2009

                           J U D G M E N T

The prayer of the petitioner is that he is entitled to have his

pay stepped up with that of his junior. The case of the petitioner,

who was a Lower Division Clerk in the District Office of Ground

Water Department, is that a junior to him, namely,

Ms.K.V.Sulochana, was getting higher pay than him, and that

therefore, he is entitled to have his pay stepped up. Irrespective of

the merits of the case, it is seen that the petitioner has placed his

claim before the respondent by filing Ext.P6 representation.

Having regard to the pendency of the Ext.P6 representation,

this writ petition is disposed of directing that the respondent shall

consider and pass orders on Ext.P6 representation. This shall be

done as expeditiously as possible, at any rate, within three months

of production of a copy of this judgment, along with a copy of this

writ petition.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg