IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36717 of 2010(L)
1. V.THANKARAJAN, CAMP FOLLOWER (COOK)
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE SUPERINTENDENT OF POLICE, KOLLAM.
4. THE COMMANDANT, HQ COMPANY, A.R.CAMP,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/12/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 36717 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 10th day of December, 2010.
J U D G M E N T
The petitioner in this writ petition entered Government service
after putting in prior military service. For the purpose of granting of
higher grade, he wants the military service also to be taken into
account. According to him, he is so entitled to in view of Exts.P7 to
P9 judgments of this Court. In the above circumstances, the
petitioner has filed Ext.P16 representation before the 1st
respondent. The petitioner seeks a direction to the 1st respondent to
consider and pass orders on Ext.P16 representation in the light of
Exts. P7 to P9 judgments and Ext. P10 order pursuant to those
judgments, expeditiously.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 1st respondent to consider and pass
orders on Ext.P16 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, the 1st respondent shall
consider the applicability of Exts.P7 to P9 judgments and Ext. P10
order to the facts of the petitioner’s case.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.