High Court Kerala High Court

K.Ramachandran vs The Deputy General Manager on 11 December, 2006

Kerala High Court
K.Ramachandran vs The Deputy General Manager on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 5129 of 2002(I)


1. K.RAMACHANDRAN,AGED 38 YEARS S/O.KORAN,
                      ...  Petitioner

                        Vs



1. THE DEPUTY GENERAL MANAGER,SPORTS,
                       ...       Respondent

2. THE ADMINISTRATOR,UNION TERRITORY OF

                For Petitioner  :SRI.P.V.MOHANAN

                For Respondent  :SRI.K.RAMAKUMAR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/12/2006

 O R D E R
                                  KURIAN JOSEPH, J.

                                   --------------------------

                                O.P.  NO. 5129 OF 2002

                                     ---------------------


                       Dated this the 11th day of December, 2006


                                     J U D G M E N T

The writ petition is filed with the following prayers:-

“(i) To issue writ of mandamus order or direction

commanding the respondents to fix the pay of the petitioner in

the scale of Rs.2,610-3,540 with D.A., H.R.A., C.C.A., and

increments in the scale of Rs.2,610-3,540/- as being granted

to group ‘D’ officials and disburse the same with effect from

1.1.1996.

(ii) To issue a writ of mandamus order or direction

commanding the respondent to pay Rs.19,479/- being arrears

of pay from 1.5.1996 to 1.4.1998 based on the fixation of pay

pursuant to Ext.P3.

(iii) To issue a writ of mandamus order or direction

commanding the respondent to regularise the service of the

petitioner as Driver in SPORTS with all consequential

benefits.”

There will be a direction to the 1st respondent to take appropriate action on

Ext.P5, with notice to the petitioner, if not already taken, within a period of three

months from the date of production of a copy of this judgment by the petitioner. In

the event of the petitioner filing a statement showing any eligible amounts that has

not been disbursed, steps will be taken to disburse the same in the meanwhile. The

original petition is disposed of as above.

KURIAN JOSEPH, JUDGE

vps

KURIAN JOSEPH, JUDGE

OP NO.5129/02

JUDGMENT

11th DECEMBER, 2006