High Court Kerala High Court

V.Harshan vs State Of Kerala on 18 February, 2010

Kerala High Court
V.Harshan vs State Of Kerala on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25762 of 2008(P)


1. V.HARSHAN,
                      ...  Petitioner

                        Vs



1. STATE  OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DIRECTOR OF VOCATIONAL

3. THE PRINCIPAL

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/02/2010

 O R D E R
                           S.SIRI JAGAN, J.

                     ==================

              W.P.(C).Nos.25762, 30742, 33039, 33651
                           & 34138 of 2008

                                 and

                   W.P.(C).Nos.3371, 6055, 19471
                           & 19657 of 2009

                     ==================

              Dated this the 18th day of February, 2010

                           J U D G M E N T

The question involved in these writ petitions is as to whether

when a person from the ministerial staff of the Vocational Higher

Secondary School is provisionally appointed as Non Vocational Teacher

under Rule 9(a)(i) of the KS&SSR, the person so appointed is entitled

to salary in the scale of pay applicable to the post of Non Vocational

Teacher. That exact question was considered by me in W.P.(C).

No.9780/2008 and decided in favour of the teachers so provisionally

appointed. Accordingly, these writ petitions are disposed of in terms of

the judgment in W.P.(C). No.9780/2008.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

         ///True copy///




                             P.A. to Judge

2