High Court Kerala High Court

Vijayan Koratti vs State Of Kerala on 7 December, 2010

Kerala High Court
Vijayan Koratti vs State Of Kerala on 7 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36500 of 2010(J)


1. VIJAYAN KORATTI,
                      ...  Petitioner
2. M.SULAIMAN,
3. VIJAYAN.D.,
4. HUMAYOON.P.A.,
5. SHIBU.P.S.,
6. PREMKUMAR.P.N.,
7. MURALI R.NAIR,
8. HARIDAS.K.R.,
9. MOHAN RAJ.C.R.,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DEPUTY DIRECTOR GENERAL, N.C.C.,

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/12/2010

 O R D E R
                       S. SIRI JAGAN, J.
                -----------------------------------
                   W.P.(C) No.36500 OF 2010
              ---------------------------------------
           Dated this the 7th day of December, 2010

                           JUDGMENT

The petitioners in this writ petition entered Government

service after putting in prior military service. For the purpose of

granting of 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.P10 to P13 and Ext.P18 judgments of this Court as

also Ext.P19 order passed pursuant to those judgments. In the

above circumstances, the petitioners have filed Exts.P20 to P28

representations before the 2nd respondent. The petitioners seek a

direction to the 2nd respondent to consider and pass orders on

Exts.P20 to P28 representations in the light of Ext.P10 to P13 and

Ext.P18 judgments and Ext.P19 order passed 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 2nd respondent to consider

W.P.(C)No.36500/10 2

and pass orders on Exts.P20 to P28 representations 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 second respondent shall consider the

applicability of Exts.P10 to P13 and P18 judgments as also

Exts.P19 order to the facts of the petitioners’ case.

S. SIRI JAGAN, JUDGE

acd

W.P.(C)No.36500/10 3