Kerala High Court
Ranjith Kumar Vaniyankandy … vs State Of Kerala Rep. By Its … on 15 December, 2006
       
  
  
 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 5851 of 2002(V)
1. RANJITH KUMAR VANIYANKANDY KAKKIRIKKAN,
                      ...  Petitioner
2. M.K.VISWANATHAN, HEADMASTER,
3. B.SAHADEVAN, HEADMASTER,
4. C.SUGANDHI, HEADMISTRESS,
                        Vs
1. STATE OF KERALA REP. BY ITS SECRETARY
                       ...       Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE ASSISTANT EDUCATIONAL OFFICER,
                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA
                For Respondent  :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
 Dated :15/12/2006
 O R D E R
                          KURIAN JOSEPH, J.
                         ----------------------------
                         O.P.No.5851 OF 2002
                         -----------------------------
           Dated this the 15th day of December, 2006
                             J U D G M E N T
The claim is for scale of pay attached to the post of
Headmaster. Since the petitioners are appointed after 8.9.1988,
the issue is covered against the petitioners by the decision of this
court reported in Annet D’ Cunha v. State of Kerala [2004(1)
KLT 161]. Accordingly, this writ petition is dismissed.
(KURIAN JOSEPH, JUDGE)
ps
O.P.No. :2:
KURIAN JOSEPH, J.
O.P.No.5851/2002
JUDGMENT
15th December, 2006