IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32569 of 2008(B)
1. M. ABDULLA, S/O. LATE ALIKUTTY,
... Petitioner
2. CHANDRASEKHARAN, AGED 55 YEARS,
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE SECRETARY TO GOVERNMENT,
3. THE ACCOUNTANT GENERAL (A&E),
4. THE DIRECTOR OF HIGHER SECONDARY
For Petitioner :SMT.LATHA PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/11/2008
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 32569 OF 2008 (B)
====================
Dated this the 26th day of November, 2008
J U D G M E N T
Petitioners were Lab Assistants and have retired from service on
31/7/06 and 30/7/2008. According to the petitioners, on their promotion,
there was drop in emoluments and that their pay in the post of peon was
not protected. As far as this grievance of the petitioners is concerned, it is
evident from Exts.P6 and P7 replies given by the 1st respondent that their
pay will be protected in terms of the provisions contained in Rule 37(b) of
Part I KSR. This statement in Exts. P6 and P7 is also reiterated by the
learned Government Pleader, who appeared on behalf of respondents. If
that be so, the grievance that their pay is not protected, does not seem to
be factually correct. Be that as it may, it is directed that the respondents
shall give effect to the pay protection ordered in Exts. P6 and P7.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp