IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36229 of 2008(K)
1. Y.JOHN CRISTAPHER
... Petitioner
2. J.EDISON, BAND MASTER
3. N.SOMON, HC.T 6391
4. J.GLADSTON,HC.T.9470
5. J.WILSON, HC.T.9471
6. D.RICHARD, HC.T.9541
7. C.STEPHEN, HC.T. 8964
8. G.VIJAYADAS, HC.T. 9034
9. M.S.BENJAMIN, HC.T.9781
Vs
1. THE STATE OF KERALA ,REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE
3. THE COMMISSIONER OF POLICE
For Petitioner :SRI.P.K.VIJAYAMOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :26/03/2009
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.36229/2008-K
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 26th day of March, 2009
J U D G M E N T
The petitioners are presently working as Reserve Sub
Inspectors and Head Constables in the Orchestra Wing (Brass Band Unit) of
the District Armed Reserve, Thiruvananthapuram City. The petitioners 1 to
6 have joined duty on 07/04/1984 and petitioners 7 and 9 joined service on
16/10/1985 and the eighth petitioner joined service on 14/10/1985. They
have already completed 23 years of service.
2. The petitioners are seeking the benefit of third higher grade on
completion of 23 years of service, which is sanctioned as per the pay
revision order dated 25/11/1998. In the subsequent pay revision order also,
the same benefit is retained.
3. Seeking for such benefits, they have been approaching the third
respondent in the matter. Ext.P3 is the representation submitted by the first
petitioner and by Ext.P4, the first petitioner has also forwarded a reminder.
The petitioners have got a contention that the third higher grade was given
to the Band Personnel in the Armed Battalion and in support of the same,
Ext.P5 order has been produced. The same is issued from the office of the
Commandant, Special Armed Police, Thiruvananthapuram on 18/01/2008.
W.P.(C) No.36229/2008
-:2:-
4. There will be a direction to the third respondent to take a
decision on Ext.P3 and other similar representations filed by the petitioners
in the light of Ext.P5 within a period of two months from the date of receipt
of the copy of this judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms