IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33858 of 2007(E)
1. M.KRISHNAN,
... Petitioner
Vs
1. THE SUB TREASURY OFFICER,
... Respondent
2. THE DISTRICT TREASURY OFFICER,
3. THE DIRECTOR OF TREASURIES,
4. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :19/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 33858 of 2007
--------------------------
Dated this the 19th November, 2007
J U D G M E N T
The petitioner who is working as Selection Grade
Accountant is aggrieved by the refixation and consequent
deduction of scale of pay granted to him in the post of Selection
Grade Accountant as per Exhibit-P10 order dated 15.2.2007.
Perusal of Exhibits P12 and P13 will show that apparently
respondents have proceeded on the premise that benefits earlier
granted to the petitioner has been cancelled, but this has not
been taken into account in the course of fixation of the
petitioner’s pay in the promoted cadre. In other words
respondents have proceeded on the premise that there is an
error in the fixation of the petitioner’s pay scale in the post of
Selection Grade Accountant also. Be that as it may I do not
propose to express any final opinion in this regard. It is proper
for the petitioner to move the Government against Exhibits P12
and P13. Petitioner may therefore file a representation before
the 4th respondent, within a period of six weeks from the date of
receipt of a copy of this judgment treating Exhibits P12 and P13
as show cause notices, in which event, the 4th respondent after
W.P ( C) No. 33858 of 2007
2
hearing the petitioner shall take a decision thereon, within three
months thereafter. The petitioner’s pay in the post of Selection
Grade Accountant fixed under Exhibit-P11 will continue to be
operative till orders are passed by the Government in this
regard.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 33858 of 2007
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007